Central Information Commission Judgements

Mr.Safdar vs Ministry Of Urban Development on 30 August, 2011

Central Information Commission
Mr.Safdar vs Ministry Of Urban Development on 30 August, 2011
                CENTRAL INFORMATION COMMISSION
                   Room No.307, II Floor, B Wing, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi-110066.
                                 Telefax : 011-26180532
                                    Website : cic.gov.in

                                                                 Date : 30.08.2011

                        Complaint No. : CIC/DS/C/2011/000413


Complainant                  :      Shri Safdar Imam, New Delhi
Public Authority             :      DDA. New Delhi


                                        ORDER

The Commission has received a petition, dated 18.01.2011(Diary No.:88861) from
Shri Safdar Imam, Lajpat Nagar, New Delhi stating that his RTI-application of dated
08.09.2010 filed with the CPIO, Delhi Development Authority, New Delhi has not been
replied by the concerned CPIO of DDA. (copy of the RTI Application enclosed).

2. The matter is remanded back to the CPIO with the following directions:

i. In case, no reply has been given by CPIO to the complainant to his/her RTI
request, the CPIO should furnish a reply to the complainant within two
weeks of receipt of this order.

ii. In case, CPIO has already given reply to the complainant in the matter,
he/she should furnish a copy of his/her reply to the complainant within one
week of receipt of this order.

iii. CPIO should invariably indicate to the complainant the name and address of
the 1st Appellate Authority, before whom the complainant can file first
appeal, if any.

A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the
case number and reason for delay, if any, in providing information.

3. The CPIO is also directed to show cause as to why a penalty should not be imposed
on him for not providing the information within the stipulated time frame mentioned
under section 20 of the RTI Act, 2005.

4. In case the complainant is not satisfied with the reply received from the CPIO,
he/she, under section 19(1) of the RTI Act, may file first-appeal before the FAA
within the time prescribed under the RTI Act.

PageĀ 
1

5. On receipt of the first appeal from the petitioner as per the above directions, FAA
should dispose of the appeal within the period stipulated in the RTI Act.

6. In case complainant still feels aggrieved by the decision of FAA, he/she shall be free
to approach the Commission in second appeal under section 19(3), along with
complaint u/s 18, if any, within the prescribed time limit.

7. The replies / comments of the CPIO should be reached in the Commission within ten
(10) working days from the date of receipt of this notice.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy:

(T. K. Mohapatra)
U.S. & Dy. Registrar

Copy to :-

1. Shri Safdar Imam,
nd
H-26, 2 floor
Lajpat Nagar-2,
New Delhi

2. CPIO/Sr. Research Officer(RTI)
Delhi Development Authority
C-1, 305
Vikas Sadan
INA, New Delhi

PageĀ 
2