Central Information Commission Judgements

Mr. Sunil Negi vs Delhi Secretariat, Delhi Vidhan … on 26 June, 2009

Central Information Commission
Mr. Sunil Negi vs Delhi Secretariat, Delhi Vidhan … on 26 June, 2009
                           CENTRAL INFORMATION COMMISSION
                                 Club Building, Near Post office
                            Old JNU Campus, Opp. Ber Sarai Market
                                      New Delhi - 110067.
                                     Tel : + 91 11 26161796

                                                                     Decision No. CIC/SG/C/2009/000595/3857
                                                                       Complaint No. CIC/SG/C/2009/000595

Complainant                                :         Mr. Sunil Negi
                                                     House No. 36
                                                     M.S. Sector-4
                                                     Near Balak Ram Hospital
                                                     Timar Pur, Delhi-110054

Respondent                                  :        Public Information Officer,
                                                     Delhi Secretariat
                                                     Delhi Vidhan Sabha
                                                     Old Secretariat, Delhi-110054

Facts

arising from the Complaint:

Mr. Sunil Negi had filed a RTI application with the PIO, Delhi Secretariat, Delhi on
12/12/2008 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 08/06/2009 asking him to supply the
information by 13/07/2009 and sought an explanation for not furnishing the information within the
mandated time. The PIO has informed the Commission vide letter dated 19/06/2009 that the
information had been provided to the complainant on 29/05/2009 and proof of having sent the
information also provided.

Decision:

The Complaint is allowed.

The Commission condones the delay and warns the PIO to ensure that information is given to
applicants with in 30 days as mandated under Section 7 (1) of the RTI act.

Shailesh Gandhi
Information Commissioner
June 26, 2009.

(For any further communication with the Commission please mention the decision No. given at the top.)