Central Information Commission Judgements

Mr. Akhilesh Chanrda Gupta vs Mcd on 3 February, 2009

Central Information Commission
Mr. Akhilesh Chanrda Gupta vs Mcd on 3 February, 2009
               CENTRAL INFORMATION COMMISSION
                      Room No. 415, 4th Floor,
                    Block IV, Old JNU Campus,
                        New Delhi - 110066.
                       Tel : + 91 11 26161796

                                        Decision No. CIC /WB/C/2008/00705/SG/1481
                                           Complaint No. CIC/WB/C/2008/00705/SG

Complainant                         :      Mr. Akhilesh Chanrda Gupta
                                           18-B Pocket-C, MIG DDA Flats, Ashok
                                           Vihar, Phase -3
                                           New Delhi-110052

Respondent                          :      Public Information Officer,
                                           MCD, Rohini Zone,Rohini
                                           Delhi
Facts

arising from the Complaint:

Mr. Akhilesh Chanrda Gupta had filed a RTI application with The Public Information
Officer, MCD, Rohini Zone,Rohini, Delhi on 14/05/2008 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 04/08/2008 and also on 21/01/2009 and has furnished the proof of the
same.

Decision:

Complaint Disposed Off.

The Commission condones the delay and warns the PIO to ensure that information is
given to applicants with in 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
February 3, 2009