CENTRAL INFORMATION COMMISSION
                              Room no.415, 4th Floor, Block IV,
                             Old JNU Campus, New Delhi 110066.
                                   Tel : + 91 11 26161796
                                            Decision No. CIC /WB/C/2007/00886/SG/0964
                                            Complaint No. CIC/WB/C/2007/00886/SG
Complainant                            :       Mr. R.L. Bhagat,
                                               CA-63 A, Shalimar Bagh
                                               New Delhi-110088
Respondent                             :       K Vijayan, PIO
                                               Deputy Commissioner,
                                               Municipal Corporation of Delhi,
                                               MCD Bldg Sector-5, Rohini
                                               New Delhi-110085
Facts
arising from the Complaint:
 Mr. R. L. Bhagat had filed a RTI application with the PIO, Deputy Commissioner, MCD,
MCD Bldg, Sector-5, Rohini, New Delhi on 30/08/2007 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
26/09/2007 and has furnished the proof of the same.
Decision:
Complaint Disposed Off.
 The PIO has given the information with in the time limit stipulated under the RTI Act and
has furnished the proof of the same. Therefore, in light of the fact that the information has been
provided to the complainant with in the prescribed time, the Complaint is disposed off.
Notice of this decision be given free of cost to the parties.
 Shailesh Gandhi
Information Commissioner
10th January, 2009