Central Information Commission Judgements

Smt.Sameena Begum vs Government Of Nct Of Delhi on 7 July, 2011

Central Information Commission
Smt.Sameena Begum vs Government Of Nct Of Delhi on 7 July, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/001303/13298
                                                                    Appeal No. CIC/SG/A/2011/001303

Relevant facts emerging from the Appeal:

Appellant                            :      Ms. Sameena Begum
                                            1231 Faiz Ganj Gali No.-1
                                            Bahadur Garh, Delhi- 110006

Respondent                           :      Mr. Ashish Kumar
                                            PIO & SDM(Sadar Bazar)
                                            Revenue Department, GNCTD
                                            Old Civil Supplies Building
                                            Tis Hazari, Delhi 110006

RTI application filed on             :      07/01/2011
PIO replied on                       :      08/02/2011
First Appeal filed on                :      02/03/2011
First Appellate Authority order of   :      -------------
Second Appeal received on            :      13/05/2011

Sl.               Information Sought                                  Reply of PIO
1. Who is responsible for delay of three months for Nobody is responsible for the delay. Applicant
    a finished copy?                                himself is responsible as he deposited the court
                                                    fee on 20/12/2010.
2. What are the provisions for obtaining certified Certified copies may be obtained through CA-I
    copies in SDM Court Sadar Bazar?                form after depositing the prescribed fee @ Rs.5/-
                                                    per page
3. Give the name and post details of the officers Santosh Kumar, Executive magistrate, Sadar
    who furnish the certified copies in the SDM Bazar.
    Court?

Grounds for the First Appeal:
The information provided is false.

Order of the First Appellate Authority (FAA):
No reply given.

Ground of the Second Appeal:
No reply given to the appellant.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Absent;

Respondent: Mr. Ashish Kumar, PIO & SDM(Sadar Bazar);

The respondent states that the RTI application of 06/01/2011 was received by him office on
18/01/2011 and he has supplied the complete information to the Appellant on 08/02/2011. It appears
that the information has been provided by the Respondent and the Appellant had not stated clearly in
the second appeal the reasons for dissatisfaction with the information. The Commission directs the Dy.
Commissioner (North) to ensure that RTI Applications reach the PIOs within 24 hours.
Decision:

The Appeal is disposed.

The information appears to have been provided.
This decision is announced in open chamber.
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.

Shailesh Gandhi
Information Commissioner
07 July 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)

Copy through Mr. Ashish Kumar, PIO & SDM(Sadar Bazar) to:

          1-         Dy. Commissioner (North);