CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2011/000007/11629
Complaint No. CIC/SG/C/2011/000007
Complainant : Mr. Rajeev Mehra
Flat no. 404, SFS, Ashok Vihar
Phase-4, Delhi-110052
Respondent : Public Information Officer
Municipal Corporation of Delhi
O/o the Commissioner of Trade & Storage
License Survey Department, City Zone
MULG Car Parking
Asaf Ali Road, Delhi - 110 006
Facts
arising from the Complaint:
The Complainant had filed an RTI application with the aforementioned Respondent on 29/09/2010
asking for certain information. On not having received any information within the mandated time the
Complainant filed a Complaint under Section 18 of the RTI Act before the Commission. On this basis,
the Commission issued a notice to the Respondent on 05/01/2011 with a direction to provide the
information to the Complainant and further sought an explanation for not furnishing the information
within the mandated time.
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. Failure on
the part of the PIO to respond to the Commission’s notice shows that there is no reasonable
cause for the refusal of information.
Decision:
The Complaint is allowed.
In view of the aforesaid, the PIO is hereby directed to provide the complete information with respect
to the RTI Application dated 29/09/2010 to the Complainant before 10/04/2011 with a copy to the
Commission.
Page 1 of 2
The PIO is also directed to send his written submissions to show cause why penalty should not
be imposed and disciplinary action recommended against him under Section 20 (1) and (2) of the
RTI Act should not be taken. This should be sent to the Commission by 15/04/2011.
This decision is announced in open chamber.
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.
Shailesh Gandhi
Information Commissioner
23rd March 2011
(In any correspondence on this decision, mention the complete decision number.)(RJ)
Page 2 of 2