Central Information Commission Judgements

Mr.M P Tiwari vs Mcd, Gnct Delhi on 26 April, 2010

Central Information Commission
Mr.M P Tiwari vs Mcd, Gnct Delhi on 26 April, 2010
                    CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                          Decision No. CIC/SG/C/2010/000217/7585
                                                            Complaint No. CIC/SG/C/2010/000217

Complainant                                     :     Mr. M.P Tiwari
                                                      Flat No.18, Pocket G
                                                      Sarita Vihar, New Delhi-110076

Respondent                                      :     Public Information Officer
                                                      Executive Engineer-(M)-IV
                                                      O/o the Execuitve Engineer-(M)-IV
                                                      Municipal Corporation of Delhi
                                                      Central Zone, Road No.7,
                                                      Andrews Ganj, New Delhi

Facts

arising from the Complaint:

Mr. M.P. Tiwari had filed a RTI application with the PIO, O/o the Commissioner,
MCD, Delhi on 13/11/2009 asking for certain information. However, on not having
received any further 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 PIO, O/o the Commissioner, MCD, Delhi on
26/02/2010 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 has received a letter dated 25/03/2010 form the PIO/Executive
Engineer-(M)-IV wherein it has been stated that information has been provided vide a
letter dated 11/12/2009. Copy of the information was enclosed. Further, from the
documents enclosed therein by the PIO it appears certain additional information has been
also provided to the Complainant vide letter(s) dated 22/03/2010 and 16/03/2010 of
SE(C) -II, MCD, Central Zone and PIO/Asst. Commissioner, MCD, Central Zone
respectively, in response to the Memorandum dated 09/09/2009.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
April 26, 2010

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

Page 1 of 1