Central Information Commission Judgements

Mr. Patras Sood vs Municipal Corporation Of Delhi on 19 January, 2010

Central Information Commission
Mr. Patras Sood vs Municipal Corporation Of Delhi on 19 January, 2010
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                            Decision No. CIC/SG/C/2009/001642/6456
                                                              Complaint No. CIC/SG/C/2009/001642

Complainant                                      :          Mr. Patras Sood
                                                            A-121, Dakshinpuri, Dr.Ambedkar Nagar
                                                            Sector-5, New Delhi-110062

Respondent                                        :         Public Information Officer
                                                            Assistant Commissioner
                                                            Municipal Corporation of Delhi
                                                            DEMS South Zone
                                                            Green Park, Near Uphaar Cinema,
                                                            New Delhi-110016


Facts

arising from the Complaint:

Mr. Patras Sood had filed a RTI application with the PIO, AC (Labour Welfare
Dept.) MCD, Nigam Bhawan,Delhi-110006 on 24/09/2009 asking for certain
information. Subsequently, the RTI Application was transferred to PIO/AC, MCD
(DEMS), South Zone from AC(Labour Welfare Dept.) vide letter dated
01/10/2009.However, on not having received any further information within the
mandated time period of 30 days, he filed a Complaint under Section 18 of the RTI Act
with the Commission. On this basis, the Commission issued a notice directing the PIO,
AC, MCD (DEMS), South Zone on 02/12/2009 to provide information to the
Complainant.

The Commission received a letter dated 24/12/2009 from the Assistant
Commissioner, MCD South Zone wherein it was stated that information has been
provided to the Complainant vide letter dated 28/10/2009, copy of which was enclosed.

Decision:

The Complaint is disposed off.

Further, 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
19/01/2010
(In any correspondence on this decision, mention the complete decision number.)(SP)