Central Information Commission Judgements

Mr.Shyam Sundar Chaturvedi vs Consumer Affairs, Food And Civil … on 13 October, 2010

Central Information Commission
Mr.Shyam Sundar Chaturvedi vs Consumer Affairs, Food And Civil … on 13 October, 2010
                                CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                                 Decision No. CIC/SG/C/2010/000781/9779
                                                                                   Complaint No. CIC/SG/C/2010/000781

Complainant                                               :     Mr. Shyam Sunder Chaturvedi
                                                                EE-2522, Jahangir Puri,
                                                                Delhi

Respondent                                                :     Public Information Officer,
                                                                O/o The Assistant Commissioner (North),
                                                                Food and Supply Department,
                                                                23-27 Shopping Complex, Gulabi Bagh,
                                                                Delhi


Facts

arising from the Complaint:

Mr. Shyam Sunder Chaturvedi filed a RTI application with the PIO, Food and Supply Department,
Delhi, on 15/03/2010. However, on not having received the 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 PIO, Consumer Affairs, Food and Civil Supplies, Delhi on 25/08/2010 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 received a letter dated 04/09/2010 from the PIO, O/o the Assistant Commissioner
(North), Food and Supply Department, Delhi stating that a reply was provided to the Complainant vide a letter
dated 04/06/2010 vide which the Complainant had been provided the sought information. Copies of all the
aforesaid communications were enclosed. On perusal of the information it has been observed that information
on Query Nos. 6 to 14 of the RTI application has not been provided.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to ensure that the complete and correct information
on Query Nos. 6 to 14 of the RTI Application as stated above, be provided to the Complainant before
02/11/2010 with a copy to the Commission. The inaction on the PIO’s part to comply with the provisions of
the RTI Act and not providing the complete information to the Complainant appears to be without any
reasonable cause. The PIO is therefore, asked to submit a written explanation to show 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 10/11/2010.

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
13 October 2010
( In any correspondence on this decision, mention the complete decision number.)(SS)
Page 1 of 1