Central Information Commission Judgements

Mr.Vinaykumar vs District Session Judge, Delhi on 25 May, 2010

Central Information Commission
Mr.Vinaykumar vs District Session Judge, Delhi on 25 May, 2010
                                 CENTRAL INFORMATION COMMISSION
                                      Club Building (Near Post Office)
                                    Old JNU Campus, New Delhi - 110067
                                           Tel: +91-11-26161796

                                                                                    Decision No. CIC/SG/C/2010/000361/7861
                                                                                      Complaint No. CIC/SG/C/2010/000361

Complainant                                                     :    Mr. Vinay Kumar
                                                                     824, Tanki Road
                                                                     Bhupendarpuri, Modinagar
                                                                     Ghaziabad

Respondent                                                      :    Public Information Officer
                                                                     O/o the District & Sessions Judge
                                                                     Administration Branch-I, Tis Hazari Courts
                                                                     New Delhi

Facts

arising from the Complaint:

Mr. Vinay Kumar filed a RTI application with the PIO, O/o the Districts & Sessions Judge, Tis
Hazari Courts on 11/11/2009 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, O/o the District Sessions Judge,
GNCTD on 22/03/2010 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 a letter dated 03/04/2010 from the PIO, O/o the Districts & Sessions
Judge wherein it has been stated that the RTI Application was received in their office on 13/11/2009
.Further stating that a response has been provided to the Complainant vide a letter dated 17/11/2009, copy of
which was enclosed. The PIO has stated vide the said letter that the RTI Application is not seeking
information as per Section 2(f) of the RTI Act. On perusal of the contents of the RTI application it has been
observed that the PIO’s response to the same is as per the provisions of the RTI Act.

Decision:

The Complaint is disposed off.

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




                                                                                                                 Shailesh Gandhi
                                                         .                                             Information Commissioner
                                                  25 May 2010

Encl: Copy of PIO's reply dated 17/11/2009.




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