CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/000846/9102
Complaint No. CIC/SG/C/2010/000846
Complainant : Mr. Prem Chand Goel
S/o Late Mr. Ganga Shai Ji Goel
G-9, Aggarwal Plaza LSC
CU-Block Pitam Pura
Delhi - 110088
Respondent : Deemed PIO & Executive Engineer (Stores)
O/o Executive Engineer (Store)
Room No 224, Shaheed Bhagat Singh Palace
Gole Market, New Delhi
Facts
arising from the Complaint:
Mr. Prem Chand Goel filed a RTI application with the PIO & SE (Planning), Civil Engineering
Deptt., NDMC, Palika Kendra, New Delhi on 28/02/2010 asking for certain information. The above RTI
Application was served in the Central Registry Branch of NDMC on 04/03/2010 which was thereafter
forwarded to the PIO (Civil) and received by them on 05/03/2010. Further, the Application was
transferred to the EE (Stores), Shaheed Bhagat Singh Palace, Gole Market, on 08/03/2010. 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 on
26/06/2010 to the Deemed PIO & EE (Store), NDMC, Palika Kendra 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 letter dated 15/07/2010 from the Deemed PIO & Executive Engineer
(Stores), Room No 224, Shaheed Bhagat Singh Palace, Gole Market, which comprised, amongst many
others, a letter dated 08/07/2010, wherein it was stated that the required fees to provide the information
as sought in the RTI Application was not deposited by the Complainant inspite of the letters that were
sent intimating him about the same. Further, the Commission was also provided with proof of dispatch
and copy of the letters dated 07/04/2010 and 13/04/2010, wherein the Deemed PIO & EE (Stores)
requested the Complainant to deposit the required fees in order to seek information. The Commission
observes that all the letters that were sent by the Deemed PIO & EE (Stores) to the Complainant as
stated above is within the time period as stipulated under the RTI Act.
Decision:
The Complaint is disposed off.
The Commission hereby directs the Complainant to deposit the required fees in order to seek
information under his RTI Application dated 28/02/2010.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
30/08/2010
(In any correspondence on this decision, mention the complete decision number.)(JA)