CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001459/11300
Complaint No. CIC/SG/C/2010/001459
Complainant : Mr. Anil Kumar,
H-54, Karampura
New Delhi-110015
Respondent : PIO & Assistant Commissioner,
Municipal Corporation of Delhi,
Zonal Office Building, West Zone,
Vishal Enclave, Rajouri Garden,
New Delhi - 110 027
Facts
arising from the Complaint:
The Complainant had filed a RTI application dated 04/08/2010, sent to the Deputy
Commissioner, MCD, West Zone, Rajouri Garden, Delhi; asking for certain information. However on
not having received the information 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 Public Information Officer,
Municipal Corporation of Delhi O/o the Dy. Commissioner, West Zone, Rajouri Garden, New Delhi
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 is in receipt of a letter dated 07/01/2011 from the Respondent wherein it has
been stated that the information was sent to the Complainant vide letter dated 31/12/2010, a copy of
which was enclosed. It was also stated that being the Nodal Office of all RTI matters relating to West
Zone, his office receives hundreds of RTI application daily and the applicant sought information relating
to G-8 receipt issued to him in 2007. Moreover it was pointed out that along with the said G- 8, nineteen
thousands G-8 receipts had been issued to the applicant in the year 2007 who applied for allotment of
Tehbazari under National Vending Policy. As there was a huge record of such receipts, therefore, his
office tried its best to locate the receipt as sought by the applicant. In the meantime, an audit was going
on of these G-8 receipts and lastly the same was found after completion of the audit. This caused delay
in supplying the information to the complainant as per the respondent’s submission.
Decision:
The Complaint is disposed off.
The PIO is hereby warned to ensure that information is provided to RTI applications within the
thirty day time period mandated by Law.
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
4thFebruary 2011
(In any correspondence on this decision, mention the complete decision number.)(RJ)
1