Central Information Commission Judgements

Shri Sarwan Singh vs Department Of Internal Security & … on 18 June, 2009

Central Information Commission
Shri Sarwan Singh vs Department Of Internal Security & … on 18 June, 2009
                CENTRAL INFORMATION COMMISSION
                     Complaint No.- CIC/WB/C/2007/00859
                   Right to Information Act- Section 18(1)(b)

Complainant:        Shri Sarwan Singh
Respondent:         Department of Internal Security & Rehabilitation Division

(Settlement) Ministry of Home Affairs (MHA).

Decision

The Commission has received a complaint from Shri Sarwan Singh of
Bhatinda, Punjab that his request under RTI Act, 2005 submitted to Central
Public Information Officer, Department of Internal Security & Rehabilitation
Division (Settlement), Ministry of Home Affairs, Jaisalmer House, New Delhi
regarding claim index No./CAF no of Shri Harbans Singh s/o Shri Moti Ram has
not been responded to, even though the same was duly submitted along with the
requisite fee dated 05-06-2007. We have received no comments in response to
the complaint notice for the same served by this Commission on 08-05-2009. We
have therefore presumed that the CPIO has noting to say in this regard.

The Commission has decided to admit Shri Lalit Kumar’s complaint
petition u/s 18(1)(b) of the said Act and hereby directs the CPIO, Department of
Internal Security & Rehabilitation Division (Settlement), Ministry of Home
Affairs, New Delhi to respond to the request for information within 15
working days from the date of receipt of this decision to the Complainant.

The CPIO, Department of Internall Security & Rehabilitation Division
(Settlement), Ministry of Home Affairs, 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. 05-07-2007 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 on
or before 30-06-2009.

1

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

Wajahat Habibullah
(Chief Information Commissioner)
18-06-2009

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.

18-06-2009

2