Central Information Commission Judgements

Mr. Gauri Shanker vs Municipal Corporation Of Delhi on 23 February, 2009

Central Information Commission
Mr. Gauri Shanker vs Municipal Corporation Of Delhi on 23 February, 2009
                 CENTRAL INFORMATION COMMISSION
                        Room No. 415, 4th Floor,
                      Block IV, Old JNU Campus,
                          New Delhi -110 067
                         Tel: + 91 11 26161796

                                       Decision No. CIC /WB/A/2008/00855/SG/1951
                                              Appeal No. CIC/WB/A/2008/00855/SG

Relevant Facts

emerging from the Appeal:

Appellant                              :       Mr. Gauri Shanker
                                               R/o B-147 Arjun Park,
                                               Najafgarh, New Delhi - 110043

Respondent                             :       Assistant Commissioner
                                               & Public Information Officer
                                               Municipal Corporation of Delhi
                                               O/o the Dy.Commissioner,
                                               Najafgarh Zone, Najafgarh,
                                               New Delhi

RTI application filed on               :       02/01/2008
PIO replied                            :       20/03/2008
First appeal filed on                  :       23/02/2008
First Appellate Authority order        :       Not mentioned.
Second Appeal filed on                 :       22/04/2008

Information Sought:

The appellant had sought certain information from MCD, Najafgarh Zone regarding
application filed on 18/09/2007 for weekly market. In his 9 questions he has asked the
PIO to furnish action taken on his application, officers checked/processed application,
name of the officer responsible for taking action, time when application will be
processed, list of application received after his application, photocopy of receipt
books of applications, list of the applications processed after his application and so
on.

PIO’s Reply:

The PIO in his reply states that the application received between 3/9/07 to 31/12/07
were distributed ward wise in January. They have asked councilors to form ward-
vending committee. As soon as the committee is formed, ward-wise allotment will be
given.

Not satisfied with the replies of PIO the appellant filed first appeal.
The First Appellate Authority ordered:
Not mentioned.

Relevant Facts emerging during Hearing:
The following were present.

Appellant : Absent
Respondent : Pawan Kumar
The respondent has given a reply but this is not point-wise as per the RTI application.
The PIO is directed to give the point-wise information to the appellant.

Decision:

The appeal is allowed.

The PIO will give the point-wise information to the appellant before 5 March 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
23 February 2009

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