CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2011/000643/14190
Complaint No. CIC/SG/C/2011/000643
Complainant : Mr. Pratap Singh Gandas
R/o 33A/9, Kishangarh
Vasant Kunj, New Delhi-110070
Respondent No.(1) : Public Information Officer
Superintending Engineer-II
Municipal Corporation of Delhi
South Zone, Near Uphaar Cinema
Green Park, New Delhi-110016
Respondent No. (2) : Public Information Officer
O/o the Dy. Commissioner
Revenue Department (South)
GNCTD, M.B Road, Saket
New Delhi
Facts
arising from the Complaint:
Mr. Pratap Singh Gandas had filed a RTI application with the PIO, O/o the Dy.
Commissioner, MCD, South Zone, New Delhi 04/05/2011 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, O/o the Dy. Commissioner, MCD, South Zone, New
Delhi on 24/06/2011 with a direction to provide the information to the Complainant and further
sought an explanation for not furnishing the information within the mandated time.
Subsequently, the Commission received a letter dated 12/07/2011 from the Respondent
wherein it has been stated that the information procured from the deemed PIO/EE(Bldg.) has
been provided to the Complainant vide letter dated 13/05/2011, copy of which was enclosed.
Furthermore, the PIO has stated that the RTI Application was transferred to PIO, DC (Revenue),
South, GNCTD vide letter dated 05/05/2011 since the matter is stated to be closely related to the
said authorities also. However, there is no proof of information being provided by the said
Respondents to the Complainant.
Decision:
The Complaint is allowed.
The Commission hereby directs the Respondent No. 2 to provide relevant information if
available on record with regard to the said RTI Application dated 04/05/2011 to the Complainant
before 09/09/2011 with a copy to the Commission. If the information has already been supplied,
the Respondent(s) should send a copy of the same to the Commission.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
19 August 2011
Encl: RTI Application dated 04/05/2011
(In any correspondence on this decision, mention the complete decision number.)(SP)