Central Information Commission Judgements

Mr Shan Mohmad vs Pio Govt Of Nct Of Delhi on 25 March, 2011

Central Information Commission
Mr Shan Mohmad vs Pio Govt Of Nct Of Delhi on 25 March, 2011
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                             Decision No. CIC/SG/C/2010/1553/11580
                                                 Complaint No. CIC/SG/C/2010/1553


Complainant                         : Mr. San Mohammd,
                                      C-249, Gali No. 9 Main Road, Bhajan
                                      Pura Delhi 110053



Respondent                          : Public Information Officer,
                                     Consumer Affairs, Food and Civil
                                     Supplies, GNCTD
                                      O/o the Asst. Commissioner Nand
                                             Nagari, Delhi 110093


Facts

arising from the Complaint:

The Complainant had filed a RTI application with the Respondent on 26/10/2010
asking for certain information. On not having received any information within the
mandated time the Complainant filed a Complaint under Section 18 of the RTI Act with
the Commission. On this basis, the Commission issued a notice to the Respondent on
27/12/2010 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 has received a letter dated 05/01/2011 from the Respondent. It
has been stated therein that the RTI Application was received in their office on
28/10/2010. Further it has been stated that information has been sent to the Complainant
vide a letter dated 24/11/2010 through Speed Post. A copy of the information that has
been sent to the Complainant was enclosed. The information that has been provided to
the Complainant appears to be satisfactory. A copy of information is being sent along
with this decision to the Complainant.

Therefore the Commission observes that there has been no delay in responding to
the RTI Application.

Decision:

The Complaint is disposed.

This decision is announced in open chamber.

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.

Shailesh Gandhi
Information Commissioner
25th March 2011

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