Central Information Commission Judgements

Mr.Pratap Singh Gandas vs Mcd, Gnct Delhi on 22 November, 2011

Central Information Commission
Mr.Pratap Singh Gandas vs Mcd, Gnct Delhi on 22 November, 2011
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                            Decision No. CIC/SG/C/2011/001036/15853
                                                Complaint No. CIC/SG/C/2011/001036

Complainant                        :        Mr. Pratap Singh Gandas
                                            R/o 33A/9, Village Kishangarh
                                            Vasant Kunj
                                            New Delhi-110070

Respondent                         : 1)     PIO & Superintending Engineer (B) HQ
                                            O/o Superintending Engineer (Building) HQ
                                            Municipal Corporation of Delhi
                                            8th Floor: Civic Centre
                                            New Delhi-110002

                                       2)   PIO & Superintending Engineer (Town
                                            Planning Department)
                                            O/o Superintending Engineer (Town
                                            Planning Department)
                                            Municipal Corporation of Delhi
                                            8th Floor: Civic Centre
                                            New Delhi-110002

Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 25/07/2011 with the PIO,
MCD Civic Centre asking for certain information. Since no reply was received within the
mandated time period of 30 days, the Complainant filed a Complaint under Section 18 of
the RTI Act with the Commission. On this basis, the Commission issued a notice
directing Respondent on 09/09/2011 to provide information to the Complainant and
further sought an explanation for not furnishing the information within the mandated
time.

Subsequently, the Commission received a copy of the letter dated 26/09/2011,
addressed to the Complainant, from the Respondent No. 1, wherein, it has been stated
that the RTI application dated 26/07/2011 was transferred to the AC, South Zone vide
transfer ID No. 7481 dated 27/07/2011. Further, it has been stated that on request of the
Building (HQ) a photocopy of the complaint dated 06/07/2011, RTI Application dated
25/07/2011 and transfer letter have been provided to the office of the Respondent by the
AC/APIO, City zone. On perusal of the records it has been observed that the Respondent
No. 1 in his reply states that the complaint letter dated 06/07/2011 on which the
Complainant had sought information was transferred to the PIO, Town Planning
Department, Civic Centre MCD on 08/07/2011 for providing information to the
Complainant. However the Commission has not received any reply/submission from PIO,
Town Planning Department, Civic Centre MCD.

Decision:

The Complaint is allowed.

In view of the aforesaid, the Commission directs the PIO, Town Planning Department,
Civic Centre MCD to provide complete information to the Complainant in regard to the
RTI Application dated 25/07/2011 before 09/12/2011 with a copy to the Commission.

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
22 November 2011

Encl: Copy of Complaint dated 02/09/2011.

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