CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001227/10535
Complaint No. CIC/SG/C/2010/001227
Complainant : Mr. Dinesh Kaushik,
R/o A-56, Anoop Nagar,
Uttam Nagar, Delhi- 110059.
Respondent : Public Information Officer &
Assistant Commissioner (West Zone),
Municipal Corporation of Delhi, Vishal
Enclave, Rajouri Garden, Delhi-110027.
Facts
arising from the Complaint:
Mr. Dinesh Kaushik filed a RTI application with the PIO/Asst. Commissioner
(WZ), MCD on 10/08/2010 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 to the PIO/Asst. Commissioner (WZ), MCD on 21/10/2010 with a
direction to provide the information to the Complainant and further sought an explanation
for not furnishing the information within the mandated time.
A letter dated 25/11/2010 from the PIO/ Asst. Commissioner (WZ), MCD has
been received in the Commission on 30/11/2010. It has been stated therein that the
desired information has already been furnished to the Applicant on 12.11.2010. A copy of
Applicant’s letter stating that he has been supplied the requisite information has been
enclosed for the Commission’s perusal.
Decision:
The Complaint is disposed of.
The Commission warns the PIO to ensure that information is provided to
applicants within the mandated time as per the provisions of the RTI Act.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI, Act, 2005
Shailesh Gandhi
Information Commissioner
21 December 2010
Encl: Copy of PIO’s letter to the Commission dated 25/11/2010.
(In any correspondence on this decision, mention the complete decision number.)(SC)