Central Information Commission Judgements

Mr. Shashi Kulbhushan Sharma vs Punjab University on 18 September, 2009

Central Information Commission
Mr. Shashi Kulbhushan Sharma vs Punjab University on 18 September, 2009
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                      Decision No. CIC/SG/C/2009/001068/4867
                                                        Complaint No. CIC/SG/C/2009/001068

Complainant                                 :         Mr. Shashi Kulbhushan Sharma,
                                                      S/o Late Shri Jas Raj Sharma,
                                                      Professor, Department of Laws,
                                                      Punjab University, Chandigarh-160014,
                                                      Punjab

Respondent                                   :        Public Information Officer
                                                      Punjab University,
                                                      Chandigarh-160014, Punjab

Facts

arising from the Complaint:

Mr. Shashi Kulbhushan Sharma had filed a RTI application with the PIO -Punjab
University, Chandigarh, Punjab on 09/06/2009 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 on 29/07/2009.

The Commission issued a notice to the PIO on 29/07/2009 asking him to supply
the information by 23/08/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission vide a
letter dated 31/08/2009 that the reply of the RTI Application dated 09/06/2009 has been
handed over to the Complainant on 09/07/2009.

Decision:

The Complaint is disposed off.

The Commission warns the PIO to ensure that information is given to applicants
within 30 days as mandated under Section 7 (1) of the RTI Act.
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
18 September 2009
(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)