Central Information Commission Judgements

Mr.Chirag Saini vs Mcd, Gnct Delhi on 14 April, 2010

Central Information Commission
Mr.Chirag Saini vs Mcd, Gnct Delhi on 14 April, 2010
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                              Decision No. CIC/SG/C/2010/000192/7459
                                                Complaint No. CIC/SG/C/2010/000192

Complainant                       :           Mr. Chirag Saini
                                              4447, Aarya Pura Subzi Mandi
                                              Ghantaghar, New Delhi-110007

Respondent                         :          Deemed Public Information Officer
                                              Executive Engineer (B)
                                              Municipal Corporation of Delhi
                                              Sadar Paharganj Zone, Idgah Road
                                              Behind Sadar Police Station, Sadar
                                              Pahar Ganj , New Delhi

Facts arising from the Complaint:
        Mr. Chirag Saini had filed a RTI application with the PIO, MCD, Sadar Pahar
Ganj Zone on 14/11/2009 asking for certain information. However on not having
received any further 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, MCD, SP Zone on 24/02/2010 with a direction to
provide the information to the Complainant and further sought an explanation for not
furnishing the information within the mandated time.

        The Commission has received a copy of letter dated 18/03/2010 of the SE,
MCD/SP Zone vide which the Executive Engineer (B), MCD, SP Zone has been directed
to provide the requisite information to the Complainant. Further, the said letter states that
O/o the SE has already given such directions to the EE (B) vide letters dated 24/02/2010
and 03/03/2010 as also the Commission's notice has been served to the EE (B) vide a
letter dated 05/03/2010. However, the Commission has neither further received a copy of
the information sent to the Complainant, nor has it received any explanation from the
deemed PIO for not supplying the information to the Complainant. Therefore, the only
presumption that can be made is that the deemed PIO has deliberately and without any
reasonable cause refused to give information as per the provisions of the RTI Act.

Decision:
The Complaint is allowed.
        In view of the aforesaid, the deemed PIO is hereby directed to provide the
complete information in regard to the RTI Application dated 14/11/2009 to the
Complainant before 07/05/2010 with a copy to the Commission. From the facts before
the Commission, it appears that the deemed PIO has not provided the correct and
complete information within the mandated time and has failed to comply with the
provisions of the RTI Act. The delay and inaction on the deemed PIO's part in providing
the information amounts to willful disobedience of the Commission's direction as well
and also raises a reasonable doubt that the denial of information may be malafide.
        .

Page 1 of 2

The deemed PIO is hereby directed to present himself before the Commission on
14/05/2010 at 02.30 pm along with his written submissions to show cause why penalty
should not be imposed and disciplinary action be recommended against him under
Section 20 (1) and (2) of the RTI Act. Further, the deemed PIO may serve this notice to
such person(s) who are responsible for this delay in providing the information, and may
direct them to be present before the Commission along with the deemed PIO on the
aforesaid scheduled date and time. If the information has already been supplied to the
complainant, bring a copy of the same to the Commission with your written submissions,
and also proof of seeking assistance from other person(s), if any.

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
14/04/2010

Encl: Copy of RTI Application dated 14/11/2009.

CC:

Public Information Officer
Superintending Engineer
Municipal Corporation of Delhi
O/o the Suptdg. Engineer
Sadar Paharganj Zone, Idgah Road
New Delhi

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

Page 2 of 2