Central Information Commission Judgements

Mr.Pratap Singh Gandas vs Mcd, Gnct Delhi on 3 August, 2011

Central Information Commission
Mr.Pratap Singh Gandas vs Mcd, Gnct Delhi on 3 August, 2011
                                   CENTRAL INFORMATION COMMISSION
                                       Club Building (Near Post Office)
                                     Old JNU Campus, New Delhi - 110067
                                            Tel: +91-11-26161796

                                                                              Decision No. CIC/SG/C/2011/000486/13839
                                                                                  Complaint No. CIC/SG/C/2011/000486

Complainant                                         :           Mr. Pratap Singh Gandas
                                                                33A/9,Vill. Kishangarh
                                                                Vasant Kunj
                                                                Delhi- 110070

Respondent                                          :           Public Information Officer
                                                                Superintending Engineer-II
                                                                Municipal Corporation of Delhi
                                                                South Zone, Near Uphaar Cinema
                                                                Green Park, New Delhi



Facts

arising from the Complaint:

The Complainant filed a RTI application with the PIO, O/o the Dy. Commissioner, MCD, South
Zone, New Delhi on 13/04/2011 asking for certain information. On not having received any information
within the mandated time, the Complainant filed a Complaint under Section 18 of the RTI Act with the
Commission. On this basis, the Commission issued a notice to the PIO, O/o the Dy. Commissioner, MCD,
South Zone, New Delhi on 25/05/2011 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 received a letter dated 13/06/2011 from the Respondent wherein it has been
stated that information procured from the deemed PIO/EE(B)-II on 21/04/2011 was provided to the
Complainant vide letter dated 13/05/2011. Copy of the information was enclosed.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
03 August 2011

(In any correspondence on this decision, mention the complete decision number.)(SP)