Central Information Commission Judgements

Mr. Rama Shankar Singh vs Public Works Department on 11 August, 2009

Central Information Commission
Mr. Rama Shankar Singh vs Public Works Department on 11 August, 2009
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                                Decision No. CIC/SG/C/2009/000754/4409
                                                                  Complaint No. CIC/SG/C/2009/000754

Complainant                             :        Mr. Rama Shankar Singh
                                                 1325, Kalyanwas,
                                                 New Delhi

Respondent                               :       Public Information Officer
                                                 Public Works Department
                                                 Govt. of NCT of Delhi
                                                 Sachivalaya, 5th Floor, B-Wing, I.P.Estate,
                                                 New Delhi
Facts

arising from the Complaint:

Mr. Rama Shankar Singh had filed a RTI application with the PIO – PWD, GNCTD, New
Delhi on 19/03/2009 asking for certain information. Since no reply was received within the mandated
time of 30 days, he had filed a complaint under Section 18 to the Commission on 24/06/2009.

The Commission issued a notice to the PIO on 26/06/2009 asking him to supply the
information by 21/07/2009 and sought an explanation for not furnishing the information within the
mandated time. The PIO has informed the Commission on 07/07/2009 that the information had already
been sent to the Complainant on 23/04/2009. A perusal of the papers submitted by the PIO it appears
that no categorical reply had been supplied to the Complainant.

Therefore the PIO is directed to supply the following information:

1- A statement that the information sought is not available as it has been weeded
out. A copy of the relevant weeding out rule/policy must be sent to the
Complainant: or
2- If there are any other reasons for the non-availability of the information the
same shall be stated: or
3- If the information is available with another public authority proof of transfer of
RTI Application under Section 6(3) of the RTI Act must be sent to the
Complainant and the Commission: or
4- If assistance has been sought under Section 5(4) proof of the same must be sent
to the Complainant and the Commission; or

Decision:

The Complaint is allowed.

The PIO is directed to send the information mentioned above to the Complainant and the
Commission before August 30, 2009.

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
11 August 2009
(In any correspondence on this decision, mention the complete decision number.)(RM)