CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/001030/5554
Complaint No. CIC/SG/C/2009/001030
Complainant : Mr. Diwan Singh Tokas,
House no. 211-D/I, Village- Munirka,
New Delhi-110067
Respondent : Public Information Officer
Municipal Corporation of Delhi
A.D.C./ Factory, Kashmiri Gate, Delhi
Facts
arising from the Complaint:
Mr. Diwan Singh Tokas had filed a RTI application with the PIO-MCD, SE,
South Zone, Green Park, New Delhi on 24/03/2009 asking for certain information, which
was transferred to the PIO- MCD, ADC/Factory, Kashmiri Gate, Delhi on 02/04/2009
U/s 6(3) of RTI Act, 2005. Since no reply was received within the mandated time of 30
days, he had filed a complaint under Section 18 to the Commission on 22/07/2009. The
Commission issued a notice to the PIO on 21/08/2009 asking him to supply the
information and sought an explanation for not furnishing the information within the
mandated time.
The Commission has neither received a copy of the information sent to the
complainant, nor has it received any explanation from the PIO for not supplying the
information to the complainant. Therefore, the only presumption that can be made is that
the PIO has deliberately and without any reasonable cause refused to give information as
per the provisions of the RTI Act. His failure to respond to the Commission’s notice
shows that he has no reasons for the refusal of information.
Decision:
The Complaint is allowed.
The PIO will send the complete information to the complainant before December
06, 2009. The PIO’s action clearly amounts to denial of information without any reasons.
The PIO is therefore, asked to submit a written explanation to show cause as to why
penalty should not be imposed and disciplinary action be recommended against him
under Section 20 (1) & (2) of the RTI Act before December 13, 2009.
If the information has already been supplied to the complainant, furnish a copy of
the same to the Commission with your written submission.
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
16 November 2009
(In any correspondence on this decision, mention the complete decision number.)(RA)