Central Information Commission Judgements

Mr.Ali Javed vs Ndmc, Gnct Delhi on 25 June, 2010

Central Information Commission
Mr.Ali Javed vs Ndmc, Gnct Delhi on 25 June, 2010
                    CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                          Decision No. CIC/SG/C/2010/000558/8275
                                                            Complaint No. CIC/SG/C/2010/000558

Complainant                                     :     Mr. Ali Javed
                                                      S/o Late Mr. A W Javed
                                                      IX: 2351, Turkman Gate,
                                                      Delhi - 110006.

Respondent                                      :     Public Information Officer
                                                      Deputy Director (Estate)
                                                      New Delhi Municipal Council
                                                      Estate Department-I
                                                      Palika Kendra, Parliament Street,
                                                      New Delhi - 110001.

Facts

arising from the Complaint:

Mr. Ali Javed had filed a RTI application dated 08/01/2010 with the PIO,
NDMC,GNCTD, Palika Kendra, Parliament Street asking for certain information.
However, on not having received any information within the mandated time period of 30
days, he filed a Complaint under Section 18 of the RTI Act with the Commission. On this
basis, the Commission issued a notice directing the PIO, NDMC, Palika Kendra,
Parliament Street, New Delhi on 30/04/2010 to provide information to the Complainant
and further sought an explanation for not furnishing the information within the mandated
time.

The Commission received a letter dated 28/05/2010 from the PIO, NDMC, Palika
Kendra, Parliament Street, New Delhi stating that the RTI application was received on
11/01/2010 and was subsequently held back till the final decision of the court was out on
the pertaining information. Further, stating that the Court delivered its judgment on
18/02/2010 accordingly the information was provided to the Complainant vide letter(s)
dated 09/03/2010 and 24/05/2010. Copy of the information was enclosed.

Decision:

The Complaint is disposed off.

Further, the Commission warns the PIO to ensure that information is given to
applicants within 30 days as mandated under Section 7 (1) of the RTI Act, 2005.

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

Shailesh Gandhi
Information Commissioner
25 June 2010

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