Central Information Commission Judgements

Mr. Shantosh Kumar Shukla vs University Of Allahabad on 29 January, 2009

Central Information Commission
Mr. Shantosh Kumar Shukla vs University Of Allahabad on 29 January, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi - 110066.
                        Tel : + 91 11 26161796

                                            Decision No. CIC /SG/C/2008/00196/1375
                                               Complaint No. CIC/SG/C/2008/00196

Complainant                         :      Mr. Shantosh Kumar Shukla
                                           Advocate
                                           Mirzapur DEEWANI Nyayalaya Premises
                                           District Bar Association Campus
                                           Mirzapur, Uttar Pradesh

Respondent                          :      Mr.Jatashankar
                                           KULANUSHASAK
                                           University of Allahabad
                                           Allahabad, Uttar Pradesh
Facts

arising from the Complaint:

Mr. Shantosh Kumar Shukla had filed a RTI application with the Public Information
Officer, Mr. Jatashankar, KULANUSHASAK, University of Allahabad, Allahabad, Uttar
Pradesh on 21/12/2008 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 asking him to supply the information
and sought an explanation for not furnishing the information within the mandated time.
The PIO has informed the Commission that the information has been sent to the
complainant on 17/01/2009 and has furnished the proof of the same.

Decision:

Complaint Disposed Off.

The PIO has also given an explanation for the delay. The Commission condones
the delay and warns the PIO to ensure that information is given to applicants with in 30
days as mandated under Section 7 (1) of the RTI act.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
January 29, 2009,