Central Information Commission Judgements

K.C. Khattar vs Municipal Corporation Of Delhi on 23 January, 2009

Central Information Commission
K.C. Khattar vs Municipal Corporation Of Delhi on 23 January, 2009
                 CENTRAL INFORMATION COMMISSION
                           Room no.415, 4th Floor, Block IV,
                          Old JNU Campus, New Delhi 110066.
                                Tel : + 91 11 26161796

                                           Decision No. CIC /SG/C/2008/00079/SG/1249
                                            Complaint No. CIC/SG/C/2008/00079

Complainant                           :        K.C. Khattar
                                               1/3, Gita Colony
                                               New Delhi-31

Respondent                             :              AA & C
                                               Department of Assessor and Collector
                                               Shahadara Zone,
                                               Block No.18, Gita Colony
                                               Municipal Corporation of Delhi
                                               Delhi-110031

Facts

arising from the Complaint:

K.C. Khattar, had filed a RTI application to The PIO, AA & C, Department of Assessor
and Collector , Shahadara Zone, Block No.18, Gita Colony, Municipal Corporation of
Delhi
Delhi-110031on 29/09/2008 asking for certain information. Since no reply was received
within the mandated time of 30 days, he had filed a complaint under Section 18 to the
Commission.

The Commission issued a notice to the PIO asking him to supply the information and
sought an explanation for not furnishing the information within the mandated time. The
PIO has informed the Commission that the information has been sent to the complainant
on 03/11/2008 and again on 26/12/2008 and has furnished the proof of the same.

Decision:

Complaint Disposed Off.

The PIO has also given an explanation for the delay. The Commission condones the
delay and warns the PIO to ensure that information is given to applicants within 30 days
as mandated under Section 7 (1) of the RTI act.

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

Shailesh Gandhi
Information Commissioner
January 23, 2009