CENTRAL INFORMATION COMMISSION
Room no.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel : + 91 11 26161796
Decision No. CIC /WB/C/2008/00070/SG/0969
Complaint No. CIC /WB/C/2008/00070/SG
Complainant : Ms. Sahib Kaur
E-73, Ashok Vihar Phase -I
New Delhi-110052
Respondent : The District Education Officer,
C/o-Deputy Commissioner
M.C.D., Rohini Zone
S-V, Rohini, New Delhi
Facts
arising from the Complaint:
Ms. Sahib Kumar had filed a RTI application with the PIO, Deputy Commissioner,
M.C.D. Rohini Zone on 18/10/2007 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. The Commission issued a notice to the PIO asking him to supply the
information and sought an explanation for not furnishing the information within the
mandated time. The DEO, Rohini Zone has informed the Commission that the
information has been sent to the complainant on 05/01/2009 and has furnished the proof
of the same.
Decision:
Complaint Disposed Off.
The PIO has also given an explanation for the delay. The Commission condones the
delay and warns the PIO to ensure that information is given to applicants with in 30 days
as mandated under Section 7 (1) of the RTI act.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
January 10, 2009