CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2011/000208/12742
Complaint No. CIC/SG/C/2011/000208
Complainant : Mr. Lokesh Kumar
Plot No. 21 Panj Kothian ,
New Kundanpuri,
Ludhiana, Punjab
Respondent : PIO/ Deputy MHO (Coordination)
Municipal Corporation of Delhi
Public Health Department
19th Floor, SP Mukherjee,
Civic Centre, Minto Road,
New Delhi-110002
Facts
arising from the Complaint:
The Complainant had filed a RTI application dated 24/12/2010 with the PIO, Commissioner,
Municipal Corporation, Delhi 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 before this Commission. On this basis, the Commission issued a notice to the PIO, MCD, O/o the
Commissioner, Town Hall, Delhi-06 on 26/03/2011 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 is in receipt of the submissions of the Respondent vide letter dated 19/04/2011
wherein it has been stated that the letter of the Commission dated 26/03/2011 was sent from the PIO
(HQ) to the office of MHO and was subsequently was received in his office on 13/04/2011. It has been
further stated that the RTI application has not been received in the office of Dy. MHO (Coordination)
and on the perusal of the contents of the appeal filed by the Complainant before the Commission, the
same was sent to the OVIS on 13/04/2011 for the requisite information. The received information has
now being provided to the Complainant.
On perusal of the records before this Commission, it is noted that in reply to the RTI application
it has been stated that the relevant records could not be traced due to inadequate information provided by
the Complainant.
Decision:
The Complaint is disposed off.
The Complainant is advised to provide relevant information required by the concerned
department in order to enable the authorities to trace out the information as required by him.
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
7th June 2011
(In any correspondence on this decision, mention the complete decision number.)(RJ)
Page 1 of 1