Central Information Commission Judgements

Mr. Kapil Kumar Sharma vs Municipal Corporation Of Delhi on 24 February, 2009

Central Information Commission
Mr. Kapil Kumar Sharma vs Municipal Corporation Of Delhi on 24 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/A/2008/00256/2033
                                                           Appeal No. CIC/ SG/A/2008/00256
Relevant facts emerging from the Appeal:

Appellant                           :       Mr. Kapil Kumar Sharma,
                                            Seat No. 31, Block - D,
                                            Karkardooma Court,
                                            Delhi - 110032.

Respondent                          :       Dy. Commissioner & PIO,

Municipal Corporation of Delhi,
Vishwas Nagar, Shahdara,
New Delhi – 110032.


RTI application filed on            :       06/08/2008
PIO's Reply                         :       13/08/2008
First Appeal filed on               :       30/08/2008
First Appellate Authority order     :       Not mentioned.
Second Appeal filed on              :       06/09/2008

Information Sought:

The Appellant had filed an application regarding a complaint against the Dairy Farm (Animal
Husbandry) running illegally at Gali number 7, E – 429, West Vinod Nagar.
In this regard the appellant had asked five queries as under:

1. Please provide the daily progress report on the above compliant.

2. What action has been taken on this complaint?

3. Please provide the telephone numbers and addresses of the officers who got this
complaint.

4. Who is responsible for the delay? Please tell the name and designation of the concerned
person.

5. What action will be taken for this kind of irresponsibility against those officers?

PIO’s Reply:

The PIO had been transferred the application to the Dy Commissioner Shahdara South Zone.
And the application being transferred under Sub-Section (3) of the Section 6 of the RTI Act, 05.

First Appellate Authority Ordered:
Not mentioned.

Relevant facts emerging during hearing:
The following were present.

Appellant: Absent
Respondent: Dr. Akhilesh Kamal deemed PIO
The RTI had not reached the PIO. However after receiving the notice from the Commission he
has provided the information to the appellant on 31/8/2008.

Decision:

The Appeal is disposed.

The information has been provided to the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
24th Feb, 09.

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