Central Information Commission Judgements

Mr. Amul Mittal vs Municipal Corporation Of Delhi on 6 November, 2009

Central Information Commission
Mr. Amul Mittal vs Municipal Corporation Of Delhi on 6 November, 2009
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                      Decision No. CIC/SG/C/2009/001308/5405
                                                        Complaint No. CIC/SG/C/2009/001308

Complainant                                 :         Mr. Amul Mittal
                                                      Office no. 207, Mohan Sadan, Plot no.7,
                                                      LSC Block-BH, Shalimar Bagh(East),
                                                      New Delhi-110088

Respondent                                   :        Public Information Officer
                                                      Municipal Corporation of Delhi
                                                      O/o the Deputy Commissioner,
                                                      Rohini Zone, Sector-V, Rohini, New Delhi

Facts

arising from the Complaint:

Mr. Amul Mittal had filed a RTI application with the PIO-MCD, O/o the Deputy
Commissioner, Rohini Zone, Sector-V, Rohini, New Delhi on 04/07/2009 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 on 12/08/2009.

The Commission issued a notice to the PIO on 14/09/2009 asking him to supply
the information by 09/10/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission vide a
letter dated 12/10/2009 that the reply of the RTI Application dated 04/07/2009 has been
sent to the Complainant on 01/09/2009.

Decision:

The Complaint is disposed off.

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.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI, Act,
2005.

Shailesh Gandhi
Information Commissioner
06 November 2009
(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)