Central Information Commission Judgements

Mr. Pratap Singh Gandas vs Municipal Corporation Of Delhi on 18 February, 2009

Central Information Commission
Mr. Pratap Singh Gandas vs Municipal Corporation Of Delhi on 18 February, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi - 110067.
                        Tel: + 91 11 26161796

                                             Decision No. CIC /SG/C/2008/00272/1760
                                                Complaint No. CIC/SG/C/2008/00272

Complainant                         :       Mr. Pratap Singh Gandas
                                            S/o Sh. Prabhu
                                            R/o 33A/9, Vill. Kishangarh
                                            Vasant Kunj, New Delhi - 110070

Respondent                           :      Deputy Commissioner
                                            Municipal Corporation of Delhi
                                            Najafgarh Zone, Kakrola Mod
                                            Najafgarh, New Delhi - 110043

Facts

arising from the Complaint:

Mr. Pratap Singh Gandas had filed a RTI application with Deputy Commissioner
Municipal Corporation of Delhi, Najafgarh Zone, Kakrola Mod, Najafgarh, New Delhi-
110043 on 30/05/2008 asking for certain information. Since no reply was received within
the mandated time of 30 days, he had filed a complaint under Section 18 to the
Commission.

The Commission issued a notice to the PIO asking him to supply the information
and sought an explanation for not furnishing the information within the mandated time.
The PIO has informed the Commission that the information has been sent to the
complainant on 02/02/2009.

Decision:

Complaint Disposed Off.

The Commission condones the delay and warns the PIO to ensure that
information is given to applicants with in 30 days as mandated under Section 7 (1) of the
RTI act.

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

Shailesh Gandhi
Information Commissioner
February 18, 2009