CENTRAL INFORMATION COMMISSION
Complaint No.- CIC/WB/C/2007/00842
Right to Information Act- Section 18
Complainant: Shri Arun Kumar Gupta
Respondent: Central Bureau of Investigation (CBI), New Delhi.
Decision
The Commission has received a complaint from Shri Arun Kumar Gupta of
Sudarshan Park, New Delhi that his request under RTI Act, 2005 seeking
information on Dr Rajinder Singh PSO (Phy)/CFSL/CBI, New Delhi submitted to
Central Public Information Officer, Central Bureau of Investigation, New Delhi
has not been responded to, even though the same was duly submitted along with
the requisite fee dated 14-09-2007. We have received no comment on the
complaint notice served by this Commission on 06-05-2009.
The Commission has decided to admit Shri Gupta’s complaint petition u/s
18 of the said Act and hereby directs the CPIO, Central Bureau of
Investigation, New Delhi to respond to the request for information within 15
working days from the date of receipt of this decision to Complainant Shri
Arun Kumar Gupta, keeping in view the provisions of Sec 11 of the Act.
The CPIO, Central Bureau of Investigation, New Delhi is further directed to
show cause as to why a penalty of Rs. 250/- per day from the date when the
information fell due i.e. 14-10-2007 to the date when the information is actually
supplied, not exceeding Rs. 25,000/- should not be imposed on him/ her under
Section 20(1) of the RTI act. The CPIO may submit his/her written submission to
the Commission on or before 19-06-2009. This complaint is therefore accepted.
Announced. Notice of this decision be given free of cost to the parties.
Wajahat Habibullah
(Chief Information Commissioner)
09-06-2009
1
Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.
Pankaj K. P. Shreyaskar
Joint Registrar.
09-06-2009
2