Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.2822/IC(A)/2008
F. No.CIC/MA/A/2008/00611
Dated, the 11th July, 2008
Name of the Appellant: Sh. U.S. Singhal
Name of the Public Authority: Delhi Power Company Ltd., GNCT of Delhi
Facts
:
1. The appellant was heard on 11/7/2008.
2. The appellant stated that he had sought for certain information vide his
application dated 7/9/2007. Though the PIO replied on October 5, 2007, the
dispatch of the letter was deliberately delayed resulting in delivery of a local letter
after the due period of 30 days. In the said letter, the appellant was asked to
deposit Rs.520/- to collect the information asked for by him.
3. During the hearing, the appellant stated that the information asked for was
not furnished to him within 30 days as per section 7(1) of the Act, and that the
letter for providing information was dispatched after the due date was over. The
appellant, therefore, pleaded that the information should be provided free of cost
to him.
Decision:
4. The appellant’s plea is accepted. The PIO has not furnished the
information within the stipulated period of 30 days. Hence, he is liable to provide
1
the information free of cost to the appellant. The PIO is, therefore, directed to
provide the information free of cost within 15 working days from the date of issue
of this decision, failing which penalty proceedings would be initiated u/s 20(1) of
the Act.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Sh. U.S. Singhal, 510, GD-ITL, North Ex-Tower, A-9, Netaji Subhash
Place, Pitampura, Delhi – 34.
2. Sh. S.N. Tyagi, PIO (DPCL), Delhi Power Company Limited, GNCT of
Delhi, 2nd floor, Prefabricated Building, Rajghat Power House, New Delhi –
110 002.
2