Central Information Commission Judgements

Mr. Hargovind Arora vs Government Of Nct Of Delhi on 5 February, 2011

Central Information Commission
Mr. Hargovind Arora vs Government Of Nct Of Delhi on 5 February, 2011
                               CENTRAL INFORMATION COMMISSION
                                   Club Building (Near Post Office)
                                 Old JNU Campus, New Delhi - 110067
                                        Tel: +91-11-26161796

                                                                          Decision No. CIC/SG/C/2010/001477/11327
                                                                              Complaint No. CIC/SG/C/2010/001477

Complainant                                  :          Mr. Hargovind Arora,
                                                        D-16B, first Floor, Hauz Khas,
                                                        Delhi - 110 016

Respondent                                    :         PIO & Deputy Health Officer,
                                                        Municipal Corporation of Delhi,
                                                        Health Department,
                                                        South Zone, Green Park, New Delhi- 110 016
Facts

arising from the Complaint:

The Complainant had an RTI application dated 9th September 2010 with the PIO, MCD, South
Zone. 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 13th December 2010 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 submissions dated 3rd January 2011 from the aforementioned
Respondent, wherein it has been stated that the information was sent through U.P.C within the
mandated time.

A bare perusal of the records shows that the information was sent through U.P.C. and was
presumably not received by the Complainant. The Commission has on numerous occasions
categorically ordered that information should be sent through Speed Post, so that it is ensured
that information reaches the appellants.

On perusal of the records before this Commission, it appears that the information sent to the
Complainant is satisfactory. A copy of the information is being sent alongwith this decision to the
Complainant.

Decision:

The Complaint is disposed off.

The PIO is further directed to ensure that all responses to RTI applications are sent through
Speed Post in the future.

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
5th February 2011
Encl: As Above
(In any correspondence on this decision, mention the complete decision number.)(ANP)