Central Information Commission Judgements

Mr. Surender Kumar vs The Asst. Commissioner (F/L & C/L) on 10 February, 2009

Central Information Commission
Mr. Surender Kumar vs The Asst. Commissioner (F/L & C/L) on 10 February, 2009
                 CENTRAL INFORMATION COMMISSION
                        Room No. 415, 4th Floor,
                      Block IV, Old JNU Campus,
                          New Delhi - 110067
                         Tel : + 91 11 26161796

                                           Decision No. CIC /WB/C/2008/00731/SG/1585
                                              Complaint No. CIC/WB/C/2008/00731/SG

Complainant                           :        Mr. Surender Kumar
                                               Room No. J-II-3, Wazirpur
                                               J.J. Colony
                                               New Delhi - 110052

Respondent                             :       Public Information Officer
                                               The Asst. Commissioner (F/L & C/L)
                                               Nigam Bhavan, Kashmiri Gate
                                               New Delhi

Facts

arising from the Complaint:

Mr. Surender Kumar had filed a RTI application with Public Information Officer,
The Asst. Commissioner (F/L & C/L), Nigam Bhavan, Kashmiri Gate, New Delhi on
05/04/2008 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 asking him to supply the information
and sought an explanation for not furnishing the information within the mandated time.
The PIO has informed the Commission that the information has been sent to the
complainant on 05/06/2008 and has furnished the proof of the same.

Decision:

Complaint Disposed Off.

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.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
February 10, 2009