CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/001617/6597
Complaint No. CIC/SG/C/2009/001617
Complainant : Mr. Anil Grover
Advocate, 298-Lawyer's Chamber
Block-II, Delhi High Court
New Delhi-110003
Respondent : 1. Public Information Officer
O/o the Commissioner
Municipal Corporation of Delhi
Town Hall, Chandni Chowk, Delhi-110006
2. Public Information Officer
Dy. Law Officer
Municipal Corporation of Delhi
Central Establishment Department
Town Hall, New Delhi-110006
Facts
arising from the Complaint:
Mr. Anil Grover had filed a RTI application with the PIO, MCD, Town Hall on
23/04/2009 asking for certain information. However 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, O/o the Commissioner, Municipal Corporation of Delhi on 30/11/2009 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 has received a letter dated 23/12/2009 from the Dy. Law
Officer, MCD, CED wherein it has been stated that information has been provided to the
Complainant vide a letter dated 27/05/2009 (copy of which was enclosed).Further it was
stated that in compliance to the Commission’s directions the information has been again
provided to the Complainant vide letter dated 23/12/2009 copy of which 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.
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
28/01/2010
(In any correspondence on this decision, mention the complete decision number.)(SP)