Central Information Commission Judgements

Mr. Tara Chand Goyal vs Government Of Nct Of Delhi on 1 August, 2011

Central Information Commission
Mr. Tara Chand Goyal vs Government Of Nct Of Delhi on 1 August, 2011
                              CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                                   Decision No. CIC/SG/C/2011/000457/13781
                                                                                       Complaint No. CIC/SG/C/2011/000457


Complainant                                                     :    Mr. Tara Chand Goyal
                                                                     G-13/A, 1st Floor,
                                                                     Navin Shahdara,
                                                                     New Delhi-110032

Respondent                                                      :    Public Information Officer
                                                                     Tehsildar (LA),
                                                                     O/o ADM/Land Acquisition Collector,
                                                                     Shashtri Nagar,
                                                                     New Delhi-110031


Facts arising from the Complaint:

        Mr. Tara Chand Goyal filed a RTI application with the PIO/Tehsildar (LA), Land Acquisition,
Shahdara on 18/12/2010 asking for certain information. However on not having received the information
within the mandated time, a Complaint was filed under Section 18 of the RTI Act with the Commission. On
this basis, the Commission issued a notice to the PIO/Tehsildar (LA), Land Acquisition, Shahdara on
19/05/2011 with a direction to provide the information to the Complainant and further sought an explanation
for not furnishing the information within the mandated time.

        Subsequently, the Commission received a letter dated 02/06/2011 from the PIO/Tehsildar, Land
Acquisition, District East, Shahdara stating information sought in the nature of photocopy of documents has
been provided to the Complainant vide a letter dated 18/03/2011. Further, stating that the same is being
resent in compliance with the Commission's direction.


Decision:
The Complaint is disposed off.
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.

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


                                                                                                                Shailesh Gandhi
                                                         .                                             Information Commissioner
                                              01 August 2011
.

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