Central Information Commission Judgements

Mr. Irshad vs Municipal Corporation Of Delhi on 2 February, 2010

Central Information Commission
Mr. Irshad vs Municipal Corporation Of Delhi on 2 February, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                            Decision No. CIC/SG/C/2009/001707/6665
                                                              Complaint No. CIC/SG/C/2009/001707

Complainant                                      :         Mr. Irshad
                                                           C-148, Gali No.-7
                                                           Bhajanpura,Delhi-110053

Respondent                                       :         Public Information Officer
                                                           Suptdg. Engineer-I
                                                           Municipal Corporation of Delhi
                                                           Shahadara North Zone

Facts

arising from the Complaint:

Mr. Irshad filed a RTI application with the PIO, MCD, Shahadara North Zone on
01/10/2009 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
PIO, MCD,O/o the Assistant Commissioner, Shahadara North Zone on 15/12/2009 with a
direction to provide the information to the Complainant and further sought an explanation
for not furnishing the information within the mandated time.

The Commission received a letter dated 05/01/2010 from the SE-I/MCD,
Shahadara North Zone wherein it has been stated that information has been provided to
the Complainant vide a letter dated 20/10/2010,copy of which was enclosed.

On perusal of the information it has been observed that information given in
regard to Query No 5 is not complete. The second and third part of Query No 5 has not
been addressed to.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is directed to provide complete information with
regard to Query No.5 as mentioned above to the Complainant before 23/02/2010.Proof
of dispatch of information should be sent to the Commission before 02/03/2010.
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
02/02/2010

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