Central Information Commission Judgements

Mr.Harishkumar vs Mcd, Gnct Delhi on 18 May, 2010

Central Information Commission
Mr.Harishkumar vs Mcd, Gnct Delhi on 18 May, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/000871/7770
                                                          Appeal No. CIC/SG/A/2010/000871

Relevant Facts

emerging from the Appeal

Appellant : Mr. Harish Kumar
628/3, Shivaji Road
Near Avanti Bai
Lodhi Chowk(Pul Mithai),
Delhi – 110006

Respondent : Mr. Darshan Kumar
Public Information Officer & Nodal Officer
Municipal Corporation of Delhi
Regional Office,
Near Sadar Bazaar Police Station,
Eidgah Road,
New Delhi-110006

RTI application filed on : 17/11/2009
PIO replied : No Reply
First appeal filed on : 17/12/2009
First Appellate Authority order : 21/01/2010
Second Appeal received on : 05/04/2010

Information Sought:

a) Details of lost files of “Tehbazaari” holder which have been reconstructed by the
Assistant Commissioner’s Office.

b) Copy of the order by which the order No. DS/Addl. Cm(R)/2009/1140 dated 10/09/2009
of Additional Commissioner (Revenue) had been cancelled.

c) Certified copies of the report, if any, passed by the related Deputy Commissioner of S.P.
zone, in respect of the order passed by the Additional Commissioner (Revenue).

d) Ward – wise details of installed Kiosks including name of the person to whom the kiosks
had been allocated, father’s name, address, size of the Kiosks , monthly/ annual income
of the Kiosks & certified copies of files related to the the person to whom the kiosks was
allocated, present in the department.

Reply of the Public Information Officer (PIO)
No reply provided by the PIO.

Grounds for the First Appeal:

No information provided by the PIO, even after the expiry of 30 days.
Order of the First Appellate Authority (FAA):
The First Appellate Authority has directed the PIO “to provide the requisite information to the
appellant as per the RTI Act available on record within 10 working days.”

Grounds for the Second Appeal:

No information provided by the PIO, even after the order passed by the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Harish Kumar;

Respondent : Mr. Darshan Kumar, Public Information Officer & Nodal Officer;

The appellant states that he has received all the information satisfactory and does not
wish to pursue the matter.

Decision:

The Appeal is disposed.

The information has been received by the appellant.
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
18 May 2010
(In any correspondence on this decision, mention the complete decision number.)(BS)