Central Information Commission Judgements

Mr. Jawahar Singh vs Municipal Corporation Of Delhi on 26 December, 2008

Central Information Commission
Mr. Jawahar Singh vs Municipal Corporation Of Delhi on 26 December, 2008
                   CENTRAL INFORMATION COMMISSION
                             Room no.415, 4th Floor, Block IV,
                            Old JNU Campus, New Delhi 110066.
                                  Tel : + 91 11 26161796

                                            Decision No. CIC /WB/C/2007/00350/SG/0737
                                            Complaint No. CIC/WB/C/2007/00350/SG

Complainant                           :    Mr. Jawahar Singh,
                                           C-125, Bindapur Pocket-4,
                                           New Delhi-110059

Respondent                                : Public Information Officer Under RTI Act 2005
                                            Deputy Commissioner,
                                            Municipal Corporation of Delhi,
                                            West Zone, Rajouri Garden,
                                            New Delhi-110027
Facts

arising from the Complaint:

Mr. Jawahar Singh had filed a RTI application with the PIO, Deputy Commissioner,
MCD, West Zone, Delhi on 15/03/2007 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 on 14/11/2008 asking him to
supply the information and sought an explanation for not furnishing the information within
the mandated time.

The Commission has neither received a copy of the information sent to the complainant,
nor has it received any explanation from the PIO for not supplying the information to the
complainant. Therefore, the only presumption that can be derived is that the PIO has
deliberately and without any reasonable cause refused to give information as per the
provisions of the RTI Act. His failure to respond to the Commission’s notice shows that he
has no reasons for the refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before January 22, 2009. The
PIO’s action clearly amounts to denial of information without any reasons. The PIO is
therefore, asked to submit a written explanation showing cause as to why penalty should not
be imposed and disciplinary action be recommended against him under Section 20 (1) & (2)
of the RTI Act before January 27, 2009. If the information has already been supplied to the
complainant, furnish a copy of the same to the commission with your written submission.

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

Shailesh Gandhi
Information Commissioner
December 26, 2008.