Central Information Commission Judgements

Mrs. Indu Singh vs National Council Of Educational … on 26 October, 2009

Central Information Commission
Mrs. Indu Singh vs National Council Of Educational … on 26 October, 2009
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                               Decision No. CIC/SG/C/2009/001194/5187
                                                                 Complaint No. CIC/SG/C/2009/001194

Complainant                                 :         Mrs. Indu Singh,
                                                      C/o Mr. Chandrabhan Singh,
                                                      Village & Post-Thora,
                                                      Dist.-Gautam Budh Nagar-203155 (U.P.)

Respondent                                   :        Public Information Officer
                                                      National Council of Educational Research &
                                                      Training (NCERT), Deputy Secretary,
                                                      Sri Aurbindo Marg, New Delhi-110016

Facts

arising from the Complaint:

Mrs. Indu Singh had filed a RTI application with the PIO-NCERT, Deputy Secretary, Sri
Aurbindo Marg, New Delhi on 05/03/2009 asking for certain information. Since no reply was
received within the mandated time of 30 days, she had filed a complaint under Section 18 to the
Commission on 13/08/2009.

The Commission issued a notice to the PIO on 28/08/2009 asking him to supply the
information by 22/09/2009 and sought an explanation for not furnishing the information within
the mandated time. The PIO has informed the Commission vide a letter dated 15/09/2009 that the
reply of the RTI Application dated 05/03/2009 has been sent to the Complainant on 20/07/2009
& again on 11/08/2009.

Decision:

The Complaint is disposed off.

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.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI, Act, 2005.

Shailesh Gandhi
Information Commissioner
26 October 2009
(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)