Central Information Commission Judgements

Mr.Rameshwar Sharma vs District Session Judge, Delhi on 18 May, 2011

Central Information Commission
Mr.Rameshwar Sharma vs District Session Judge, Delhi on 18 May, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                         Decision No. CIC/SG/C/2011/000098/12424
                                                             Complaint No. CIC/SG/C/2011/000098

Complainant                                    :          Mr. Rameshwar Sharma
                                                          Chamber No. 3A, South Site, First Line,
                                                          SDM Courts Compound, Seelampur Courts,
                                                          Delhi -110053

Respondent                                      :         PIO & Administrative Officer,
                                                          District Session Judge,
                                                          O/o District Session Judge-IX
                                                          Dwaraka District Court, Sector-10,
                                                          Dwaraka, New Delhi- 110070

Facts

arising from the Complaint:

Mr. Rameshwar Sharma filed a RTI application with the PIO, District Session
Judge, Dwaraka District Court, Delhi on 27/07/2010, asking for certain information. On
not having received the information within the mandated time, a complaint was filed
under Section 18 of the RTI Act with the Commission on 25/01/2011. On this basis, the
Commission issued a notice to the PIO, District Session Judge, Dwaraka District Court,
on 28/01/2011 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 received a letter dated 04/02/2011 from PIO, District Session
Judge, Dwaraka District Court, Delhi, wherein it has been stated that the information had
been furnished to the Complainant vide letter dated 12/08/2010. The PIO has also
submitted the copy of relevant pages of dispatch entry register of R&I Branch. On a
perusal of the proof of dispatch of the reply, it has been observed that the information
was sent to the Complainant on 13/08/2010 i.e. within 30 days.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
18 May 2011
Encl: Copy of reply dated 12/08/2011

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