CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001100/9981
Complaint No. CIC/SG/C/2010/001100
Complainant : Smt. Munni Devi
W/o Mr. Narsingh
E-57, C/284, Sundar Nagari
Delhi
Respondent : PIO & Asstt. Commissioner (NE)
O/o Asstt. Commissioner (NE), GNCTD
Food and Supply Department
Bunker Complex, Nand Nagri
Delhi
Events Chronologically:
• RTI Application - 04/01/2010
• No information provided by the PIO
• Complaint - 29/04/2010
• Notice - 06/09/2010
- Information to be provided
to the Complainant before - 01/10/2010
- Copy of information &
PIO's explanation to be sent
to the Commission before - 11/10/2010
• Response of the PIO
to the Notice - 17/09/2010
Facts
arising from the Complaint:
Smt. Munni Devi had filed a RTI application with the O/o Asstt. Commissioner
(NE), F & S Deptt., on 04/01/2010 asking for certain information. However on not
having received the 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 O/o Asstt. Commissioner (NE), Consumer Affairs,
Food & Civil Supplies, on 06/09/2010 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 17/09/2010 from the PIO & AC(NE),
wherein it was stated that a reply to the said RTI Application was already provided to the
Complainant vide letter dated 29/01/2010; but the same was received back with the
remarks “address not found”. On perusal of the documents, the Commission observes that
the reply dated 29/01/2010 appears to be satisfactory and seems to have been provided
within the time stipulated under the RTI Act. Since the said reply was not received by the
Complainant, the Commission is hereby attaching the same to this decision.
Decision:
The Complaint is disposed.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI, Act, 2005.
Shailesh Gandhi
Information Commissioner
1st November, 2010
Encl: PIO’s reply dated 29/01/2010
(In any correspondence on this decision, mention the complete decision number.)(JA)