Central Information Commission Judgements

Mr.A C Aggarwal vs Mcd, Gnct Delhi on 17 August, 2011

Central Information Commission
Mr.A C Aggarwal vs Mcd, Gnct Delhi on 17 August, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                                Decision No. CIC/SG/C/2011/000587/14121
                                                                    Complaint No. CIC/SG/C/2011/000587


Complainant                                    :                Mr. A C Aggarwal
                                                                House No.144, Madhuvan
                                                                Delhi-110092


Respondent                                      :               Assistant Public Information Officer
                                                                Executive Engineer (Bldg.-I),
                                                                Municipal Corporation of Delhi
                                                                Shahadara South Zone, Zonal Office
                                                                Building, Karkardooma, Delhi-110092


Facts

arising from the Complaint:

Mr. A C Aggarwal had filed a RTI application with the PIO, MCD, Shahadara
South Zone, Delhi on 09/12/2010 asking for certain information. However on not having
received the information within the mandated time, the Complainant filed a complaint
under Section 18 of the RTI Act with the Commission. On this basis, the Commission
issued a notice to the PIO, O/o the SE, MCD, Shahadara South Zone, Delhi on
13/06/2011 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 received a copy of letter dated 08/07/2011 of the Respondent
addressed to the Complainant wherein it has been stated that the RTI Application was
never received in their office. Further information provided in compliance of the
Commission’s direction was enclosed. On perusal of the information it has been observed
that information provided is as per the provisions of the RTI Act.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
17 August 2011

(In any correspondence on this decision, mention the complete decision number.)(SP)