Central Information Commission Judgements

Mr. C L Mukeria vs Municipal Corporation Of Delhi on 1 February, 2010

Central Information Commission
Mr. C L Mukeria vs Municipal Corporation Of Delhi on 1 February, 2010
              CENTRAL INFORMATION COMMISSION
                   Club Building (Near Post Office)
                 Old JNU Campus, New Delhi - 110067
                        Tel: +91-11-26161796

                                             Decision No. CIC/SG/C/2009/001695/6623
                                               Complaint No. CIC/SG/C/2009/001695

Complainant                       :          Mr. C L Mukeria
                                             CB-31C, Shalimar Bagh
                                             Delhi-110088

Respondent                        :         Public Information Officer
                                            Suptdg. Engineer,
                                            Municipal Corporation of Delhi
                                            Karol Bagh Zone, Nigam Bhawan
                                            D.B. Gupta Road, Anand Parbat
                                            New Delhi-110005

Facts

arising from the Complaint:

Mr. C L Mukeria had filed a RTI application with the PIO, MCD, Karol Bagh
Zone on 31/08/2009 asking for certain information. However on not having received any
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 the Assistant Commissioner, Karol Bagh Zone on 14/12/2009 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 received a letter dated 12/01/2010 from the PIO/SE,MCD, Karol
Bagh Zone stating that the information has been provided to the Complainant vide a letter
dated 06/01/2010,copy of which was enclosed.

On perusal of the information it has been observed that the PIO has mentioned
that the copy of the three complaints (dated 25/06/2009, 21/08/2009, 28/08/2009) that
were said to be enclosed with the RTI Application on the basis of which information was
sought were not originally received in their office. Furthermore stating that on receipt of
one of the three copy of the complaints (dated 28/08/2009) along with the Commission’s
notice dated 14/12/2009, information has been provided for the same. However, the
information provided stands incomplete.

Decision:

The Complaint is allowed.

In view of the aforesaid the Commission is here again providing the copy of the
RTI Application dated 31/08/2009 along with its three enclosed complaints as mentioned
above. The PIO is directed to provide correct and complete information to the
Complainant with regard to the rest of the two complaints dated 25/06/2009 and
21/08/2009 on the basis of which the RTI Application was filed. The said information
should be provided to the Complainant before 19/02/2010.Proof of dispatch of
information should be sent to the Commission before 25/02/2010.
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

Encl: RTI Application dated 31/08/2009.

Copy of RTI Application’s enclosures (Complaints dated 28/08/2009,
21/08/2009, 25/06/2009)

Shailesh Gandhi
Information Commissioner
01/02/2010

(In any correspondence on this decision, mention the complete decision number.)(SP)