Central Information Commission Judgements

Mrs.Simran Ahluwalia vs Government Of Nct Of Delhi on 23 July, 2010

Central Information Commission
Mrs.Simran Ahluwalia vs Government Of Nct Of Delhi on 23 July, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                                Decision No. CIC/SG/C/2010/000644/8681
                                                                  Complaint No. CIC/SG/C/2010/000644

Complainant                                    :          Mrs. Simran Ahluwalia
                                                          W/o. Mr. Vikaas Ahluwalia
                                                          41, Gujrat Vihar, Vikas Marg,
                                                          Delhi 110092

Respondent                                     :          PIO & Dy. Commissioner (F & S)
                                                          O/o Commissioner of Industries
                                                          Govt. of NCT of Delhi
                                                          Udyog Sadan, Plot No 419,
                                                          FIE Patparganj Industrial Area
                                                          Delhi - 110092.


Facts

arising from the Complaint:

Mrs. Simran Ahluwalia had filed an RTI application with the PIO of the Registrar of
Partnership, GNCTD, FIE Patparganj Industrial Area, Delhi on 24/03/2010. However, on
not having received the information within the mandated time, the Complainant filed a
complaint under Section 18 of the RTI Act with the Commission. On this basis, the
Commission issued a notice to the PIO, Registrar of Partnership, GNCTD, FIE Patparganj
Industrial Area, Delhi, 14/05/2010 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 has received a letter dated 10/06/2010 from the PIO & Assistant
Commissioner of Industries (F&S), O/o Commissioner of Industries, GNCTD, Delhi. It has
been stated therein that the reply to the RTI Application was sent on 23/04/2010, copy of
which was enclosed.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
23/07/2010

Encl: Copy of PIO’s letter dated 23/04/2010
(In any correspondence on this decision, mention the complete decision number.)(RR)