CENTRAL INFORMATION COMMISSION
Complaint No.- CIC/WB/A/2009/000055 dated: 19.02.'09
Right to Information Act- Section 18(1)(e)
Complainant: Shri Ashkeen Ahmed
Respondent: Lok Sabha Secretariat, New Delhi.
Decision announced 11.3.'10
Facts
: –
The Commission has received a complaint from Shri Ashkeen Ahmed of
Fazalpur, Delhi that his request dated 03.10.2008 under RTI Act, 2005 submitted
to the Central Public Information Officer, Lok Sabha Secretariat, New Delhi,
seeking information regarding action taken on his request dated 24.09.2008 for
obtaining a copy in CD of a program on RTI “Sansad Se Sarak Tak” which was
telecast by Lok Sabha TV Channel together with information regarding the
probable date of receiving the CD has, however, been responded to, but the
request for providing the CD has been denied by the CPIO, which is in violation
of RTI Act.
Having admitted the complaint of Shri Ahmed under Section 18(1)(e) of
RTI Act, 2005 the Commission served notice on 01.01.2010 on CPIO, Lok Sabha
Secretariat, New Delhi for furnishing comments on the complaint. In response,
the CPIO Shri Harish Chander, Deputy Secretary, Lok Sabha Secretariat, by his
letter dated 14.01.2010 has informed the complainant Shri Ashkeen Ahmed that
his request for obtaining the CD has been re-examined by the concerned
Division and has now been decided that a copy of the relevant CD may be
provided to the complainant after obtaining an undertaking in writing that the
contents of the CD would not be used for commercial purposes. A copy of this
letter has also been endorsed to the Commission.
Decision Notice
It is clear from the comments submitted by the CPIO, that the desired CD
of the program is now being supplied to the complainant. Since no
rebuttal/rejoinder has been received from complainant, it may be presumed that
1
the complainant is now satisfied with the plea taken by the CPIO. In light of the
above nothing remains to decided by us and in result the case will now abate.
Announced this eleventh day of March 2010. Notice of this decision be
given free of cost to the parties.
Wajahat Habibullah
(Chief Information Commissioner)
11.03.2010
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.
11.03.2010
2