Central Information Commission Judgements

Smt.Amarjeet Kaur vs Government Of Nct Of Delhi on 31 May, 2011

Central Information Commission
Smt.Amarjeet Kaur vs Government Of Nct Of Delhi on 31 May, 2011
                    CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                              Decision No. CIC/SG/C/2010/000902/12630
                                                                  Complaint No. CIC/SG/C/2010/000902

Complainant                                         :    Smt. Amarjeet Kaur,
                                                         House No - H-74, Kirti Nagar,
                                                         New Delhi - 110015

Respondent                                          :    Deemed PIO & Sub Registrar-I,
                                                         O/o Sub Registrar - I,
                                                         Government of N.C.T of Delhi,
                                                         Old Court Compound Building,
                                                         1st Floor, Kashmere Gate,
                                                         Delhi - 110006

Facts

arising from the Complaint:

Smt. Amarjeet Kaur had filed an RTI application dated 10/05/2010 with the PIO,
O/o Sub-Registrar-II, Janak Puri, Delhi asking for certain information. The PIO & Sub
Registrar-II, Janak Puri had transferred the RTI application to the Deemed PIO & Sub
Registrar-I, Kashmere Gate, Delhi vide letter dated 13/05/2010. On not having received
any information within the mandated time the Complainant filed a Complaint under
Section 18 of the RTI Act with the Commission. On this basis, the Commission issued a
notice to the Deemed PIO & Sub Registrar-I, Kashmere Gate, Delhi, on 22/12/2010 with
a direction to provide the information to the Complainant and further sought an
explanation for not furnishing the information within the mandated time.

The Commission received a letter dated 10/01//2011 from the Deemed PIO & Sub
Registrar-I, Kashmere Gate, stating that the reply was already sent to the applicant on
20/05/2010. And the same has been again sent to the Complainant vide letter dated
06/01/2011. On perusal of the reply furnished by the Deemed PIO & Sub Registar-I, it
appears that the information provided is appropriate.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
31 May 2011

(In any correspondence on this decision, mention the complete decision number.)(RA)