Central Information Commission
Mr. Aprajita Prasad Singh vs Municipal Corporation Of Delhi on 23 February, 2009
CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 067
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/01457/SG/1953
Appeal No. CIC/WB/A/2008/01457/SG
Relevant Facts emerging from the Appeal:
Appellant : Mr. Aprajita Prasad Singh
RZ-27-B/2, Gali No. 5/5,
Main Sagar Pur,
New Delhi - 110046
Respondent : Assistant Commissioner & APIO
Municipal Corporation of Delhi
Nahafgarh Zone,
O/o the Deputy Commissioner
Najafgarh Zone, Najafgarh,
New Delhi
RTI application filed on : 25/09/2007 ID No. 707
PIO replied : 06/11/2007
First appeal filed on : 22/12/2007
First Appellate Authority order : 05/02/2008
Second Appeal filed on : 23/04/2008
The appellant had sought information regarding a complaint submitted to MCD for
the irregularities carried out in the construction of Street No.5/6 at Main Sagar Pur on
19-04-2007.
Sl. Information Sought PIO's Reply
1. Actions taken on the complaint? Necessary actions had been initiated
on the complaint.
2. Kindly tell me the minimum time limit by Action is initiated on the complaints
which you generally respond to the received by the department. There is
complaints? no time lime ascertain to initiate
action on the complaints received.
Not satisfied with the replies of PIO the appellant filed first appeal.
The First Appellate Authority ordered:
The first appellate authority in his order dated 5/2/2008 mentioned "The appellant at point
no.1 in his application had asked for the action has been taken on his complaint. The PIO had
informed that appropriate action has been taken. The PIO has not specified the type of action
taken on the complaint. Thus, the reply is not specific and satisfactory. However, the
information provided in respect of point no. 2 is specific to what was sought."
Relevant Facts emerging during Hearing:
The following were present.
Appellant : Mr. Aprajita Prasad Singh
Respondent : Mr.V.P. Dahiya deemed PIO
The respondent has provided answers to the appellant but has not specifically
answered the query about what action has been taken on his complaint.
Decision:
The appeal is allowed.
The PIO will give the complete information to the appellant before 5 March 2009.
.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
23 February 2009
(In any correspondence on this decision, mentioned the complete decision number.)