Central Information Commission Judgements

Mr. Vipin Arora vs Municipal Council Delhi, Gnctd on 22 July, 2009

Central Information Commission
Mr. Vipin Arora vs Municipal Council Delhi, Gnctd on 22 July, 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/2009/000583/4224
                                                       Complaint No. CIC /SG/C/2009/000583

Complainant                                 :         Mr. Vipin Arora
                                                      R/o F-151/A, New Seelampur
                                                      Delhi - 110095

Respondent                                  :        Public Information Officer,
                                                     Municipal Council Delhi
                                                     GNCTD, City Zone,
                                                     Car Parking,
                                                     Delhi

Facts

arising from the Complaint:

Mr. Vipin Arora had filed a RTI application with the Public Information Officer,
Municipal Corporation of Delhi, GNCTD, City Zone, Car Parking, Delhi on 30/01/2009
asking for certain information. Since no reply was received within the mandated time of
30 days, he filed a complaint under Section 18 of the RTI Act to the Commission.

The Commission issued a notice to the PIO on 08/06/2009 asking him to supply
the information by 03/07/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission that the
information has been sent to the Complainant on 03/07/2009.

Decision:

The Complaint is 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.
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
22 July 2009