Central Information Commission Judgements

Ms.Sangita vs Mcd, Gnct Delhi on 15 July, 2010

Central Information Commission
Ms.Sangita vs Mcd, Gnct Delhi on 15 July, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                                Decision No. CIC/SG/C/2010/000581/8553
                                                                  Complaint No. CIC/SG/C/2010/000581

Complainant                                        :            Ms. Sangita
                                                                A-306, Camp No.2
                                                                Nangloi, New Delhi-110041

Respondent                                          :           Public Information Officer/DHO
                                                                Registrar (Birth& Death)
                                                                Municipal Corporation of Delhi
                                                                Health Department, Najafgarh Zone
                                                                Najafgarh, New Delhi-110043


Facts

arising from the Complaint:

Ms. Sangita had filed a RTI application with the PIO, MCD, Najafgarh Zone,
New Delhi on 19/02/2010 asking for certain information. 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 directing the PIO, O/o the Dy. Commissioner, MCD, Najafgarh Zone,
New Delhi on 05/05/2010 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 letter dated 20/05/2010 from the
PIO/DHO/Registrar, MCD, Najafgarh Zone stating that information has been provided to
the Complainant vide a letter dated 11/03/2010 copy of which was enclosed.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
15 July 2010

Encl: Copy of information dated 11/03/2010.

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