Central Information Commission Judgements

Mr. Alijayed vs Ndmc, Gnct Delhi on 19 April, 2010

Central Information Commission
Mr. Alijayed vs Ndmc, Gnct Delhi on 19 April, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                           Decision No. CIC/SG/C/2010/000067+000064/7499
                                             Complaint No. CIC/SG/C/2010/000067+000064

Relevant Facts

emerging from the Complaint:

Complainant : Mr. Ali Jayed,
S/o Late Mr. A. W. Javed,
IX/2351, Near AI-Noor Hotel,
Turkaman Gate, Delhi-110006

Respondent : Mr. Vinay Kaushik
Public Information Officer & Joint Director,
Estate Department-I,
New Delhi Municipal Council,
Palika Kendra, Parliament Street,
New Delhi-110001

RTI application filed on : 22/10/2009
PIO replied : Not mentioned
First Appeal filed on : 03/12/2009
Complaint filed on : 06/01/2010
Complaint Notice Sent on : 19/01/2010

Information sought:

Appellant sought the status of the case pertaining to the shop bearing No. 195, Palika Bazar,
Connaught Place, New Delhi-1. If the final order is passed, the same was asked to be supplied to
him.

Reply of PIO:

Not enclosed.

Grounds for First Appeal:

Information not provided.

Grounds for Complaint:

Information not provided.

Submission dt. 05/02/2010 after Complaint Notice:
PIO mentioned that in respect of ID No. 1131 & 1132, necessary information/documents had
already been provided (copy enclosed) to applicant on dt. 15/01/2010 as requested by him.

The following information was furnished vide that enclosure:
“Since it is a third party information, applicant may be informed that same cannot be provided to
him”

Relevant Facts emerging during Hearing:
The following were present
Complainant: Absent;

Respondent: Mr. Vinay Kaushik, Public Information Officer & Joint Director;

The PIO shows that the complete information has been given to the Complaint on
15/01/2010. The information has been provided late because then PIO Mr. Ashok Chaudhary did
not provide the information. Mr. Ashok Chaudhary has retired.

Decision:

The Complaint is disposed.

The information has been provided.
This decision is announced in open chamber.
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.

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