Central Information Commission Judgements

Mr. Prakash Chandra Sundriyal vs Municipal Corporation Of Delhi on 18 February, 2009

Central Information Commission
Mr. Prakash Chandra Sundriyal 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 /WB/C/2007/00824/SG/1745
                                                  Complaint No. CIC/WB/C/2007/00824/SG

Complainant                           :        Mr. Prakash Chandra Sundriyal
                                               111-B Pocket WP
                                               Pitampura, New Delhi -110088

Respondent                                :    Chief Public Information Officer
                                               Deputy Commissioner,
                                               Municipal Corporation of Delhi,
                                               Sector-V, Rohini, New Delhi - 110088

Facts

arising from the Complaint:

Mr. Prakash Chandra Sundriyal, had filed a RTI application with the PIO, Deputy
Commissioner, MCD, Rohini, New Delhi on 25/07/2008 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
05/12/2008 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 11, 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 16, 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 18, 2009.