CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067.
Tel: + 91 11 26161796
Decision No. CIC /SG/C/2008/00243/1978
Complaint No. CIC/SG/C/2008/00243
Complainant : Mr. Shiv Charan Gupta
House # 58,
Sector 15 A, Chandigarh
Respondent : The Public Information Officer
(Office of the Chairman)
AICTE, Chanderlok Building
7th Floor Janpath, New Delhi-110002
Facts
arising from the Complaint:
Mr. Shiv Charan Gupta had filed a RTI application with the PIO at AICTE, New
Delhi on 06/10/2008 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 07/01/2008 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 20,
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 25, 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 23, 2009
Please mention the decision in all the comuunication with the Commission.