Central Information Commission Judgements

Mr.Rajendra Gupta vs Municipal Corporation Of Delhi on 23 February, 2009

Central Information Commission
Mr.Rajendra Gupta vs Municipal Corporation Of Delhi on 23 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/2008/00303/1940
                                                                Complaint No. CIC/SG/C/2008/00303

Complainant                               :        Mr.Rajendra Gupta
                                                   704, GT Road
                                                   Shahdara, Delhi-110032

Respondent                                 :       Deputy Commissioner
                                                   The Public Information Officer
                                                   Municipal Corporation of Delhi
                                                   Shahdara North Zone, Delhi

Facts

arising from the Complain:

Mr. Rajendra Gupta, had filed a RTI application with the PIO, Deputy Commissioner,
Municipal Corporation of Delhi, Shahdara North Zone, New Delhi on 25/08/2008 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 on 05/01/2009 asking him to supply the information and sought an explanation for not
furnishing the information within the mandated time.

The Commission has neither received a copy of the information sent to the complainant,
nor has it received any explanation from the PIO for not supplying the information to the
complainant. Therefore, the only presumption that can be derived is that the PIO has deliberately
and without any reasonable cause refused to give information as per the provisions of the RTI
Act. His failure to respond to the Commission’s notice shows that he has no reasons for the
refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before March 20, 2009.
The PIO’s action clearly amounts to denial of information without any reasons. The PIO is
therefore, asked to submit a written explanation showing cause as to why penalty should not be
imposed and disciplinary action be recommended against him under Section 20 (1) & (2) of the
RTI Act before March 25, 2009.

If the information has already been supplied to the complainant, furnish a copy of the
same to the Commission with your written submission.

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

Shailesh Gandhi
Information Commissioner
February 23, 2009.

(For any further communication quote the decision no. given at the top.)