CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC /SG/C/2011/000062/13547
Complaint No. CIC/SG/C/2011/000062
Complainant : Mr. C K Rejimon
453, Nav Sansad Vihar
Plot No.4, Sector-22
Dwarka, New Delhi-110077
Respondent : Assistant Public Information Officer
Administrative Officer
Municipal Corporation of Delhi
Najafgarh Zone, Over Head Water Tank Building
Najafgarh, New Delhi
Facts
arising from the Complaint:
Mr. C K Rejimon had filed a RTI application dated 23/12/2010 with the PIO, O/o the
Commissioner, MCD asking for certain information. Subsequently the Complainant received a letter
dated 27/12/2010 from the PIO/Admin. Officer, Municipal Corporation of Delhi stating the rejection of
the RTI Application on the grounds of blank IPO received along with.
On perusal of the Complaint it has been observed by the Commission that the Complainant has
not drawn the IPO appropriately as per the provisions of the RTI Act. The same has been drawn blank
which is not appropriate since the IPO is not in the name of the Accounts Officer of the public authority
as mandated in Rule 3 of Right to Information (Regulation of Fees and Cost) Rules, 2005
Decision:
Complaint is Dismissed.
Rule 3 of Right to Information (Regulation of Fees and Cost) Rules, 2005 very clearly provides
that:
“A request for obtaining information under subsection (1) of Section 6 shall be accompanied by
an application fee of Rs. 10/-by way of cash against proper receipt or by demand draft or bankers
cheque or Indian Postal Order payable to the Accounts officer of the public authority”.
In view of the aforesaid, the Commission sees no merit in the Complaint
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
19 July 2011
(In any correspondence on this decision, mention the complete decision number.)(SP)