Central Information Commission Judgements

Mr.Swami Dr Laxmi Narayanacharya vs Government Of Nct Of Delhi on 22 June, 2011

Central Information Commission
Mr.Swami Dr Laxmi Narayanacharya vs Government Of Nct Of Delhi on 22 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/2011/000149/13032
                                                            Complaint No. CIC/SG/C/2011/000149


Complainant                          :      Swami Dr. Laxmi Narayanacharya,
                                            Sri Sidh Kholi Dham Mandir Rajokati,
                                            New Delhi- 110038

Respondent                           :     Public Information Officer
                                           Government of NCT of Delhi
                                           BDO (SW), BDO Office Complex,
                                           Najafgarh, New Delhi-110037

Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO, (1) Environment Secretary, Delhi
Government, (2) Assistant Commissioner ( South) Revenue Department, Delhi Government on
15/07/2010 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 before the
Commission. On this basis, the Commission issued a notice to the Respondent on 25/02/2011 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 has neither received a copy of the information sent to the Complainant, nor
has it received any explanation from the PIO for not supplying the information to the Complainant.
Therefore, the only presumption that can be made is that the PIO has deliberately and without any
reasonable cause refused to give information as per the provisions of the RTI Act. Failure on the part
of the PIO to respond to the Commission’s notice shows that there is no reasonable cause for the
refusal of information.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide the complete information with respect
to the RTI Application dated 15/07/2010 to the Complainant before 15th July 2011 with a copy to the
Commission.

Page 1 of 3

The issue before the Commission is of not providing the requisite information by the PIO within 30
days, as required by law.

Therefore the PIO is directed to send to the Commission his written submissions to show cause why
penalty should not be imposed and disciplinary action recommended against him under Section 20 (1)
and (2) of the RTI Act should not be taken. This should reach the commission before 20th July 2011.

This decision is announced in open chamber.

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.

Shailesh Gandhi
Information Commissioner
22nd June 2011

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

Page 2 of 3
Page 3 of 3