Central Information Commission Judgements

Mr.Amarjit Singh vs Mcd, Gnct Delhi on 8 June, 2011

Central Information Commission
Mr.Amarjit Singh vs Mcd, Gnct Delhi on 8 June, 2011
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office)
                    Old JNU Campus, New Delhi - 110067
                           Tel: +91-11-26161796

                                            Decision No. CIC/SG/C/2011/000193/12770
                                                Complaint No. CIC/SG/C/2011/000193

Complainant                         :       Mr. Amarjit Singh,
                                            2484/ 8-9, II Floor Beadon Pura,
                                            Karol Bagh,
                                            New Delhi-110005

Respondent                          :       Public Information Officer/SE
                                            O/o the Superintending Engineer,
                                            Municipal Corporation of Delhi (Engg.dept),
                                            Karol Bagh Zone, Nigam Bhavan,
                                            D B Gupta Road, Anand Parbat,
                                            New Delhi-110005



Facts

arising from the Complaint:

Mr. Amarjit Singh filed a RTI application with the PIO, MCD, Karol Bagh Zone,
Delhi, on 02/12/2010, asking for certain information. On not having received the
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
PIO, MCD, O/o of the Dy. Commissioner, Karol Bagh Zone, Delhi, on 21/03/2011 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 received a letter dated 29/04/2011 from the PIO/SE, MCD, Karol
Bagh Zone wherein it has been stated that the RTI application was forwarded to the JE (B)
on 10/12/2010 through the EE (B) and AE (B). Further, stating that the information was
subsequently provided to the Complainant vide letter dated 09/03/2011. There appears to
be a delay of over 90 days in responding to the RTI Application.

Furthermore, the Respondent PIO/SE has put the onus for delay on JE(B) Mr.
Mukesh Kain vide the aforesaid letter dated 29/04/2011. There appears to be a delay of
over 90 days in providing the information to the Complaiant. There is no explanation given
by the responsible authority in this regard for the inordinate delay.
Decision:

The Complaint is allowed.

In view of the aforesaid, it appears it appears that the JE (B) Mr. Mukesh Kain has
not provided the correct and complete information within the mandated time and has failed
to comply with the provisions of the RTI Act. The JE(B) Mr. Mukesh Kain is hereby
directed to submit his written submissions to show cause why penalty should not be
imposed and disciplinary action be not recommended against him under Section 20 (1) and
(2) of the RTI Act before 05/07/2010.

Furthermore, the Respondent PIO/SE is directed to ensure that the Commission’s
order is served to the JE (B) Mukesh Kain within the stated time.

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

Shailesh Gandhi
Information Commissioner
08 June 2011

CC: Mr. Mukesh Kain /JE (B)
Municipal Corporation Of Delhi
Karol Bagh Zone,
(Through PIO/SE, Engineering Department
MCD, Karol Bagh Zone)
(In any correspondence on this decision, mention the complete decision number.)(SP)