Central Information Commission Judgements

Mr.Sanjay Kumar vs Mcd, Gnct Delhi on 4 October, 2010

Central Information Commission
Mr.Sanjay Kumar vs Mcd, Gnct Delhi on 4 October, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/002323/9590
                                                                  Appeal No. CIC/SG/A/2010/002323

Relevant Facts

emerging from the Appeal

Appellant : Mr. Sanjay Kumar
D-38, Kabir Basti
Malka Ganj, New Delhi-110007

Respondent : Mr. R. Prasad
PIO & Superintending Engineer
Municipal Corporation of Delhi
16, Rajpura Road, Civil Lines
Delhi

RTI application filed on : 06/10/2009
PIO replied : 09/03/2010
First appeal filed on : 08/04/2010
First Appellate Authority order : 04/05/2010
Second Appeal received on : 17/08/2010

Information Sought:

1. How many mobile towers were present each year and whether they were according to the rules?

2. What are the property numbers of the towers?

Reply of the Public Information Officer (PIO):
The record is voluminous. Appellant can inspect the records on any working day.

Grounds for the First Appeal:

Incomplete information by the PIO.

Order of the First Appellate Authority (FAA):
PIO has directed to provide information as available in records to the appellant within 20 working days.
Appeal has been disposed off.

Grounds for the Second Appeal:

Unsatisfactory reply by the PIO.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Sanjay Kumar
Respondent: Absent;

The appellant was informed that the information regarding mobile towers are on the website of
the MCD at https://119.226.51.104/rti/onlinerti/rtilist.php.
Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
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.

Shailesh Gandhi
Information Commissioner
04 October 2010
(In any correspondence on this decision, mention the complete decision number.)(AM)