Central Information Commission Judgements

Mr. Sandeep Singh vs Mukherjee Public Sr. Sec. School, … on 19 February, 2009

Central Information Commission
Mr. Sandeep Singh vs Mukherjee Public Sr. Sec. School, … on 19 February, 2009
                  CENTRAL INFORMATION COMMISSION
                         Room No. 415, 4th Floor,
                       Block IV, Old JNU Campus,
                           New Delhi - 110067.
                          Tel: + 91 11 26161796

                                             Decision No. CIC /MA/C/2008/00398/SG/1791
                                                Complaint No. CIC/MA/C/2008/00398/SG

Complainant                         :       Mr. Sandeep Singh
                                            1/5594, Gali No. 14,
                                            Balbir Nagar Ext., Shahdra,
                                            Delhi

Respondent                              :   The Manager,
                                            Mukherjee Public Sr. Sec. School
                                            G.T Road, Shahdra
                                            New Delhi-110032
Facts

arising from the Complaint:

Mr. Sandeep Singh had filed a RTI application with the PIO at Mukherjee Public
School, Delhi on 12/05/2008 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. The Commission issued a notice to the PIO on 19/12/2008 asking him to supply
the information and 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 derived is that
the PIO has deliberately and without any reasonable cause refused to give information as per
the provisions of the RTI Act. His failure to respond to the Commission’s notice shows that
he has no reasons for the refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before March 12,
2009. The PIO’s action clearly amounts to denial of information without any reasons. The
PIO is therefore, asked to submit a written explanation showing cause as to why penalty
should not be imposed and disciplinary action be recommended against him under Section 20
(1) & (2) of the RTI Act before March 17, 2009.

If the information has already been supplied to the complainant, furnish a copy of the same to
the Commission with your written submission.

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

Shailesh Gandhi
Information Commissioner
February 19, 2009.