Central Information Commission Judgements

Mr.Chirag Saini vs Mcd, Gnct Delhi on 7 June, 2011

Central Information Commission
Mr.Chirag Saini vs Mcd, Gnct Delhi on 7 June, 2011
                                CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                              Decision No. CIC/SG/C/ 2011/000206/12740
                                                                                   Complaint No. CIC/SG/C/2011/000206

Complainant                                      :          Mr. Chirag Saini
                                                            H.No. 4447 Aryapura Sabzi Mandi,
                                                            Ghantaghar, Delhi-110007

Respondent                                        :        PIO & Superintending Engineer
                                                           Municipal Corporation of Delhi
                                                           O/o the SE, Sardar Pahar Ganj Zone,
                                                           Idgah Road, Delhi-110006

Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 08/11/2010 with the PIO, S.P Zone,
MCD, Idgah, Delhi-110006 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 before this Commission. On this basis, the Commission issued a notice to the Respondent on
26/03/2011 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 is in receipt of the submissions of the Respondent vide letter dated 13/04/2011
wherein it has been stated that no such RTI application has been received in his office. It is further stated
that the matter relates more closely to the Licensing Department.

On perusal of the records available before the Commission it is found that the Complainant has
attached the proof of submitting online his RTI application.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide complete and specific reply with
respect to the RTI application dated 08/11/2010 to the Complainant before 27/06/2011 with a copy to
the Commission.

The PIO is also directed to seek assistance under Section 5(4) of the RTI Act from concerned
persons where the information sought pertains to another department(s).

Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI Act, 2005.

Shailesh Gandhi
Information Commissioner
7th June 2011

Encl: (1) Copy of the RTI application.

(2) Copy of the dispatch proof of the RTI application submitted by the Complainant.

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

Page 1 of1