Central Information Commission Judgements

Dr.Madan Mohan vs Mcd, Gnct Delhi on 27 April, 2010

Central Information Commission
Dr.Madan Mohan vs Mcd, Gnct Delhi on 27 April, 2010
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                                       Decision No. CIC/SG/C/2010/000280/7589
                                                                         Complaint No. CIC/SG/C/2010/000280

Complainant                                        :               Dr. Madan Mohan
                                                                   C-140, Defence Colony
                                                                   New Delhi-110024

Respondent                                             :        1. Public Information Officer
                                                                   Assistant Commissioner
                                                                  Municipal Corporation of Delhi
                                                                   South Zone, Near Uphaar Cinema
                                                                   Green Park, New Delhi-110016

                                                                2. Public Information Officer
                                                                   Assistant Commissioner
                                                                   Municipal Corporation of Delhi
                                                                   Central Zone, Near Jal Sadan, Shiv
                                                                   Mandir Marg, Lajpat Nagar,
                                                                   New Delhi

Facts

arising from the Complaint:

Dr. Madan Mohan had filed a RTI application with the PIO, MCD, South Zone on 16/09/2009
asking for certain information. Since no reply was received within the mandated time period of 30 days,
the Complainant filed a Complaint under Section 18 of the RTI Act with the Commission. On this
basis, the Commission issued a notice directing the PIO, O/o the Deputy Commissioner, MCD, South
Zone on 06/03/2010 to provide information to the Complainant and further sought an explanation for
not furnishing the information within the mandated time.

The Commission received a copy of letter dated 16/03/2010 of PIO/AC, MCD, South Zone
vide which the Commission’s notice was served to the PIO/AC, MCD, Central Zone further informing
that the said RTI Application was never received in their office. Further, the purpose of serving the
Commission’s notice to the MCD, Central zone as stated therein was that since the matter of the RTI
Application concerns the Central Zone, the RTI Application could have been received in the MCD,
Central Zone itself.

Subsequently, the Commission received a letter dated 05/04/2010 from the Assistant
Commissioner, MCD, Central Zone stating that the RTI Application dated 16/09/2009 was never
received in their office as well.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
27 April 2010
(In any correspondence on this decision, mention the complete decision number.)(SP)