Central Information Commission Judgements

Mr. Ram Prasad Bismil vs Gnctd on 10 June, 2011

Central Information Commission
Mr. Ram Prasad Bismil vs Gnctd on 10 June, 2011
                 CENTRAL INFORMATION COMMISSION
                     Club Building (Near Post Office)
                   Old JNU Campus, New Delhi - 110067
                          Tel: +91-11-26161796

                                             Decision No. CIC/SG/C/2010/001463/12834
                                                 Complaint No. CIC/SG/C/2010/001463

Complainant                         :       Mr. Ram Prasad Bismil
                                            113/137/138, Gali No.1/5,
                                            Old Khasra No.165, House No.1
                                            Gali No.1, Chauhanpur Patti
                                            P.O.K Nagar, new Delhi-110094

Respondent                           :      Public Information Officer,
                                            O/o the Chief Engineer (I&F)
                                            Irrigation and Flood Control Department
                                            GNCTD, 4TH Floor, ISBT Building,
                                            Kashmere Gate, New Delhi

Facts

arising from the Complaint:

Mr. Ram Prasad Bismil filed a RTI application with the PIO, Irrigation and Flood
Control Department on 27/09/2010, asking for certain information. On not having received
the information within the mandated time, the Complainant filed complaint under Section
18 of the RTI Act with the Commission. On this basis, the Commission issued a notice to
the PIO, O/o the Regional Provident Fund Commissioner, Hyderabad Regional Office of
Delhi, Burari, New Delhi on 22/12/2010 with a direction to provide the information to the
Complainant and further sought an explanation for not furnishing the information within
the mandated time.

The Commission has neither received a copy of the information sent to the
Complainant, nor has it received any explanation from the PIO for not supplying the
information to the Complainant. Therefore, the only presumption that can be made is that
the PIO has deliberately and without any reasonable cause refused to give information as
per the provisions of the RTI Act. Failure on the part of the PIO to respond to the
Commission’s notice shows that there is no reasonable cause for the refusal of information.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide the correct and
complete information with regard to the RTI Application dated 12/07/2010 to the
Complainant before 30/06/2011 with a copy to the Commission. From the facts before the
Commission, it appears that the PIO has not provided the correct and complete information
within the mandated time and has failed to comply with the provisions of the RTI Act. The
delay and inaction on the PIO’s part in providing the information even after the
Commission’s direction, amounts to willful disobedience of the Commission’s order and
raises a reasonable doubt that the denial of information may be malafide.

The PIO is hereby directed to submit his written submissions to show cause why
penalty should not be imposed and disciplinary action be not recommended against him
under Section 20 (1) and (2) of the RTI Act before 07/07/2011. If the information has
already been supplied to the Complainant, send a copy of the same to the Commission with
your written submissions, and also proof of seeking assistance from other person(s), if any.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI, Act, 2005.

Shailesh Gandhi
Information Commissioner
10 June 2011

Encl: Copy of RTI application dated 27/09/2010.

(In any correspondence on this decision, mention the complete decision number.)(SP)