CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/000991/9752
Complaint No. CIC/SG/C/2010/000991
Complainant : Mr. Ranbir Singh
15-C, Green View Apartments
80- SFS Flats, Hari Nagar
New Delhi - 110064
Respondent : PIO & Chairman
Delhi Society for Prevention of
Cruelty of Animals
Boulevard Road
Delhi- 110054
Events Chronologically:
• RTI Application - 25/03/2010
• Unsatisfactory information
provided by the PIO - 14/06/2010
• Complaint - 21/07/2010
Facts
arising from the Complaint:
Mr. Ranbir Singh had filed a RTI application with the PIO & Chairman, Delhi SPCA, on
25/03/2010 asking for certain information. However on having received unsatisfactory information,
the Complainant filed a complaint under Section 18 of the RTI Act with the Commission.
Subsequently, the Commission on 27/07/2010 issued a direction to both the parties to provide
evidence regarding whether the said organization is a public authority or not for the purpose of the
RTI Act. Thereafter, the Commission received letters in furtherance of the 27/07/2010 letter from the
Chairman, Delhi SPCA and the Complainant on 06/08/2010 and 09/08/2010 respectively. On perusal
of the responses, the Commission is satisfied that the Delhi SPCA is a public authority under the RTI
Act.
On perusal of documents, the Commission observes that the reply dated 14/06/2010 given
by the PIO & Chairman to the Complainant w.r.t. the RTI Application dated 25/03/2010 appears to be
incomplete and unsatisfactory. The PIO should have sought assistance under Section 5(4) of the RTI
Act from the concerned persons who were the custodians of the information to provide the complete
and correct information to the Complainant.
Decision:
The Complaint is allowed.
In view of the aforesaid, the PIO & Chairman is hereby directed to seek assistance under
Section 5(4) of the RTI Act and provide the information to the Complainant as sought in the RTI
Application dated 25/03/2010. The complete and correct information should be provided to the
Complainant before 02/11/2010. Proof of dispatch of information should be sent to the Commission
before 08/11/2010.
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
12th October, 2010
(In any correspondence on this decision, mention the complete decision number.)(JA)