CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/1455/11323
Complaint No. CIC/SG/C/2010/1455
Complainant : Mr. V.P. Sharma,
JG27A, Flat A 4, Khirki Ext,
Malviya Nagar,
Delhi-110017
Respondent : Assistant Public Information Officer,
Assessment & Collection Department,
Municipal Corporation of Delhi,
South Zone, R.K. Puram, Delhi - 110022
Facts
arising from the Complaint:
The Complainant had filed an RTI application with the aforementioned Respondent on 25/08/2010
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 with the Commission. On this basis,
the Commission issued a notice to the Respondent on 06/12/2010 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 is in receipt of a letter dated 07/01/2011 from the Respondent stating that the
information with respect to the said RTI application has already been sent to the Complainant vide
letter dated 09/09/2010. A copy of the information that was sent to the Complainant was enclosed.
However, it is the contention of the Complainant that the information has not been received. It
appears that the information provided is satisfactory. A copy of information is being sent
alongwith this decision to the Complainant.
On perusal of the submissions it is observed that the PIO has not attached speed post receipt of the
information sent. The PIO ought to have realized upon receipt of the notice of this Commission that
the matter before the Commission was that of non- supply of information and if the same had been
provided in time, proof of dispatch of the same should have been attached with the submissions. The
Commission has on numerous occasions categorically ordered that information should be sent
through Speed Post, so that it is ensured that information reaches the appellants.
Decision:
The Complaint is disposed.
The PIO is directed to ensure that all responses to RTI applications are sent through Speed
Post in the future.
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
5th February 2011
Encl: As above
(In any correspondence on this decision, mention the complete decision number.)(SK & ANP)