Central Information Commission Judgements

Mr.Sudhir Rana vs Government Of Nct Of Delhi on 3 June, 2011

Central Information Commission
Mr.Sudhir Rana vs Government Of Nct Of Delhi on 3 June, 2011
              CENTRAL INFORMATION COMMISSION
                   Club Building (Near Post Office)
                 Old JNU Campus, New Delhi - 110067
                        Tel: +91-11-26161796

                                                        Decision No. CIC/SG/C/2010/001072/12675
                                                            Complaint No. CIC/SG/C/2010/001072

Complainant                                   :          Mr. Sudhir Rana, S/o Ram Kishan,
                                                         R/o VPO Kadipur,
                                                         Delhi-110036

Respondent                                    :          PIO & ADM/LAC(NW)
                                                         Government of NCT of Delhi
                                                         O/o ADM/LAC(NW),
                                                         Dist.- North-West, Kanjhawala,
                                                         Delhi- 110081

Facts

arising from the Complaint:

Mr. Sudhir Rana had filed a RTI application dated 28/04/2010 with the
Respondent, Delhi asking for certain information. On not having received any
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 two
notices on 20/08/2010 & 07/10/2010 to the PIO, O/o Dy. Commissioner & O/o
Divisional Commissioner, GNCTD, 5, Sham Nath Marg, New Delhi 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 various letters dated 23/09/2010, 25/11/2010 &
26/11/2010 from the PIO & ADM/LAC (NW), wherein it has been stated that the RTI
application dated 28/04/2010 was received in his office on 03/05/2010 and the reply was
furnished to the Complainant on 10/06/2010 & 05/07/2010. In compliance with the
Commission’s direction the same information was again sent to the complainant vide
letter dated 25/11/2010.

Decision:

The Complaint is disposed.

Further, 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.

Shailesh Gandhi
Information Commissioner
03 June 2011

(In any correspondence on this decision, mention the complete decision number.)(RA)