Central Information Commission Judgements

Mr. Sachin Sapra vs Municipal Corporation Of Delhi on 11 November, 2009

Central Information Commission
Mr. Sachin Sapra vs Municipal Corporation Of Delhi on 11 November, 2009
                     CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                            Decision No. CIC/SG/C/2009/001335/5481
                                                              Complaint No. CIC/SG/C/2009/001335

Complainant                                      :          Mr. Sachin Sapra,
                                                            R/o F-18, Back Lane, Rajouri Garden,
                                                            New Delhi-110027

Respondent                                        :         Public Information Officer
                                                            Municipal Corporation of Delhi
                                                            O/o the Suptd. Engineer-I, West Zone,
                                                            Vishal Enclave, Rajouri Garden,
                                                            New Delhi-110027

Facts

arising from the Complaint:

Mr. Sachin Sapra had filed a RTI application with the PIO-MCD, O/o the Suptd.
Engineer-I, West Zone, Vishal Enclave, Rajouri Garden, New Delhi on 14/07/2009
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 on 23/09/2009.
The Commission issued a notice to the PIO on 26/09/2009 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 made 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 December
01, 2009. The PIO’s action clearly amounts to denial of information without any reasons.
The PIO is therefore, asked to submit a written explanation to show 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 December 08, 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.
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
11 November 2009
(In any correspondence on this decision, mention the complete decision number.)(RA)