Central Information Commission Judgements

Mr. Subodh Anand vs Government Of Nct Of Delhi on 30 October, 2009

Central Information Commission
Mr. Subodh Anand vs Government Of Nct Of Delhi on 30 October, 2009
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                      Decision No. CIC/SG/C/2009/001266/5306
                                                        Complaint No. CIC/SG/C/2009/001266

Complainant                                 :        Mr. Subodh Anand
                                                      S/o Shri Harilal,
                                                      R/o P-1/A4, Dilshad Garden, Delhi

Respondent                                   :        Public Information Officer
                                                      Government of NCT of Delhi
                                                      O/o the ADM, North West District,
                                                      Kanjhawal, Delhi

Facts

arising from the Complaint:

Mr. Subodh Anand had filed a RTI application with the PIO -GNCTD, O/o the
ADM, North West District, Kanjhawala, Delhi on 02/05/2009 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 02/09/2009.

The Commission issued a notice to the PIO on 04/09/2009 asking him to supply
the information by 29/09/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission vide a
letter dated 01/10/2009 that the reply of the RTI Application dated 02/05/2009 has been
sent to the Complainant on 24/07/2009.

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, 2005.
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
30 October 2009
(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)