Central Information Commission Judgements

Mr. Ramswarup Singh vs Municipal Corporation Of Delhi on 16 December, 2009

Central Information Commission
Mr. Ramswarup Singh vs Municipal Corporation Of Delhi on 16 December, 2009
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                               Decision No. CIC/SG/C/2009/001450/5943
                                                                 Complaint No. CIC/SG/C/2009/001450

Complainant                                 :         Mr. Ramswarup Singh
                                                      H.no. 32, Gali no.3, Keshav Block,
                                                      Guru Ram Das Nagar, Luxmi Nagar, Delhi-110092

Respondent                                   :        Public Information Officer
                                                      Municipal Corporation of Delhi
                                                      O/o Superintending Engineer-I,
                                                      Shahadara South Zone, Zonal Office Building,
                                                      Karkardooma, Delhi-110032

Facts

arising from the Complaint:

Mr. Ramswarup Singh had filed a RTI application with the PIO-MCD, Town Hall,
Chandni Chowk, Delhi on 25/08/2009 asking for certain information. Since no reply was
received within the mandated time of 30 days, he had filed a complaint under Section 18 to the
Commission on 27/10/2009. The Commission issued a notice to the PIO on 27/10/2009 asking
him to supply the information by 21/11/2009 and sought an explanation for not furnishing the
information within the mandated time.

The Commission has received a letter dated 17/11/2009 from the PIO-SE-I, Shahadara
South Zone that the reply of the RTI Application dated 25/08/2009 has been sent to the
Complainant on 17/11/2009.

Decision:

The Complaint is disposed off.

The Commission warns the PIO to ensure that information is given to applicants within
30 days as mandated under Section 7 (1) of the RTI Act, 2005.
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 December 2009
(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)