Central Information Commission Judgements

Mr.Sunil Kumar Sharma vs Mcd, Gnct Delhi on 20 October, 2011

Central Information Commission
Mr.Sunil Kumar Sharma vs Mcd, Gnct Delhi on 20 October, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                                Decision No. CIC/SG/C/2011/000908/15251
                                                                    Complaint No. CIC/SG/C/2011/000908


Complainant                                    :                Mr. Sunil Kumar Sharma
                                                                R/o 9561, Azad Market
                                                                Library Road, New Delhi-110006

Respondent                                     :                Public Information Officer
                                                                Superintending Engineer
                                                                Municipal Corporation of Delhi
                                                                Karol Bagh Zone, Nigam Bhawan
                                                                D.B Gupta Road, Anand Parbat
                                                                New Delhi

Facts

arising from the Complaint:

Mr. Sunil Kumar Sharma had filed a RTI application with the PIO, MCD, Karol
Bagh Zone, New Delhi on 14/12/2010 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 with the Commission. On this basis, the
Commission issued a notice to the PIO, MCD, Karol Bagh Zone on 12/08/2011 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 has received a copy of letter dated 02/09/2011 addressed to the
Complainant wherein it has been stated that a response dated 24/01/2011 was sent to the
Complainant vide which he was asked to inspect the relevant records and procure the
sought information. A copy of such letter is shown to have been enclosed therewith.
However, the Commission has neither received a copy of this letter dated 24/01/2011 for
its perusal nor has any dispatch proof been sent to the Commission.

Decision:

The Complaint is allowed.

In view of the aforesaid, the Commission hereby directs the PIO to provide a copy
of his aforesaid letter dated 24/01/2011 and dispatch proof of having sent the same to the
Complainant initially. This should reach the Commission before 12/11/2011.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
20 October 2011

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