Central Information Commission Judgements

Mr.Phool Chand vs Mcd, Gnct Delhi on 25 March, 2011

Central Information Commission
Mr.Phool Chand vs Mcd, Gnct Delhi on 25 March, 2011
                                CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                           Decision No. CIC/SG/C/2010/001277/ 11678
                                                                                Complaint No. CIC/SG/C/2010/001277


Complainant                                      :          Mr. Phool Chand,
                                                            R/o B-4, New Ashok Nagar,
                                                            New Delhi - 110 092


Respondent                                       :          PIO & Superintending Engineer - II,
                                                            Municipal Corporation of Delhi
                                                            Shahadara South Zone,
                                                            Zonal Office Building,
                                                            Karkardooma, Delhi - 110 092


Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 22/07/2009
with the PIO, MCD(HQ) which was thereafter transferred to the aforementioned Respondent on
03/08/2009. 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 respondent on 22/12/2010 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 is in receipt of the submissions of the Respondent vide letter dated 05/1/2011,
wherein it has been stated that the RTI application was received in his office on 25/08/2009 and reply
was subsequently sent vide letter dated 31/08/2009, however the same has been sent again on
27/12/2010 through Speed Post. Copy of speed post receipts was enclosed.
The information provided appears to be satisfactory.

Decision:

The Complaint is disposed.

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
25th March 2011

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

1