Central Information Commission Judgements

Mr. C B Singh vs Municipal Corporation Of Delhi on 30 December, 2009

Central Information Commission
Mr. C B Singh vs Municipal Corporation Of Delhi on 30 December, 2009
                                 CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                               Decision No. CIC/SG/C/2009/001443/6132
                                                                                 Complaint No. CIC/SG/C/2009/001443

Complainant                                            :           Mr. C B Singh
                                                                   E-339, East Vinod Nagar
                                                                   Delhi-110091

Respondent                                              :          Public Information Officer
                                                                   SE-I
                                                                   Municipal Corporation of Delhi
                                                                   Shahadara South Zone
                                                                   Zonal Office Building, IIrd floor,
                                                                   Karkardooma,Delhi-110032

Facts

arising from the Complaint:

Mr. C B Singh had filed a RTI application with the PIO,MCD (Shahadara South Zone)
on 25/08/2009 asking for certain information. Since no reply was received within the mandated
time of 30 days, he had filed a Complaint under Section 18 of the RTI Act with the Commission
on 24/10/2009. On this basis, the Commission issued a notice to the PIO on 26/10/2009 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 copy of the information being provided to the
Complainant vide letter dated 17/11/2009 from the PIO/SE-I, MCD, Shahadara South Zone.On
perusal of the information, it has been observed that information provided is largely
inappropriate and incomplete. It is not clear from the information given as to which all queries
have been addressed. Further, it appears that information has been only provided for 6 queries
(which were moreover not in sequence or accordingly numbered) as against the 8 queries on
which information was sought.

Decision:

The Complaint is allowed.

The PIO is directed to provide the complete and correct information as sought in the RTI
application to the Complainant by 25/01/2010.Proof of dispatch of information should be sent to
the Commission before 29/01/2010. Further, the PIO is directed 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 29/01/2010.
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
30/12/2009
Encl: Copy of RTI Application dated 25/08/2009.

(For any further correspondence in this matter, please quote the file no. mentioned above)(SP)