Central Information Commission Judgements

Mr. Satya Prakash vs New Delhi Municipal Corporation on 16 February, 2009

Central Information Commission
Mr. Satya Prakash vs New Delhi Municipal Corporation on 16 February, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi - 110067.
                        Tel: + 91 11 26161796

                                            Decision No. CIC /SG/C/2008/00133/1702
                                               Complaint No. CIC/SG/C/2008/00133

Complainant                         :      Mr. Satya Prakash
                                           R/o H.No 560/3, Kashyap Gali,
                                           Shani Bazar, Kardam Puri,
                                           Shahdara, Delhi

Respondent                          :      Central Public Information Officer,
                                           New Delhi Municipal Corporation,
                                           Palika Kendra,
                                           Sansad Marg, New Delhi

Facts

arising from the Complaint:

Mr. Satya Prakash had filed a RTI application with the PIO, MCD, Shahdra,
Delhi, on 02/06/2008 asking for certain information. Since no reply was received within
the mandated time of 30 days, he had filed a complaint under Section 18 to the
Commission.

The Commission issued a notice to the PIO asking him to supply the information
and sought an explanation for not furnishing the information within the mandated time.
The PIO has informed the Commission that the available information has been sent to the
complainant.

Decision:

Complaint Disposed Off.

The Commission condones the delay and warns the PIO to ensure that
information is given to applicants within 30 days as mandated under Section 7 (1) of the
RTI act.

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

Shailesh Gandhi
Information Commissioner
February 16, 2009.