Central Information Commission Judgements

Mr.Ck Rejimon vs Mcd, Gnct Delhi on 19 July, 2011

Central Information Commission
Mr.Ck Rejimon vs Mcd, Gnct Delhi on 19 July, 2011
                              CENTRAL INFORMATION COMMISSION
                               Club Building, Opposite Ber Sarai Market,
                                 Old JNU Campus, New Delhi - 110067.
                                         Tel: +91-11-26161796

                                                                       Decision No. CIC /SG/C/2011/000062/13547
                                                                            Complaint No. CIC/SG/C/2011/000062

Complainant                                    :          Mr. C K Rejimon
                                                          453, Nav Sansad Vihar
                                                          Plot No.4, Sector-22
                                                          Dwarka, New Delhi-110077

Respondent                                      :         Assistant Public Information Officer
                                                          Administrative Officer
                                                          Municipal Corporation of Delhi
                                                          Najafgarh Zone, Over Head Water Tank Building
                                                          Najafgarh, New Delhi


Facts

arising from the Complaint:

Mr. C K Rejimon had filed a RTI application dated 23/12/2010 with the PIO, O/o the
Commissioner, MCD asking for certain information. Subsequently the Complainant received a letter
dated 27/12/2010 from the PIO/Admin. Officer, Municipal Corporation of Delhi stating the rejection of
the RTI Application on the grounds of blank IPO received along with.

On perusal of the Complaint it has been observed by the Commission that the Complainant has
not drawn the IPO appropriately as per the provisions of the RTI Act. The same has been drawn blank
which is not appropriate since the IPO is not in the name of the Accounts Officer of the public authority
as mandated in Rule 3 of Right to Information (Regulation of Fees and Cost) Rules, 2005

Decision:

Complaint is Dismissed.

Rule 3 of Right to Information (Regulation of Fees and Cost) Rules, 2005 very clearly provides
that:

“A request for obtaining information under subsection (1) of Section 6 shall be accompanied by
an application fee of Rs. 10/-by way of cash against proper receipt or by demand draft or bankers
cheque or Indian Postal Order payable to the Accounts officer of the public authority”.

In view of the aforesaid, the Commission sees no merit in the Complaint

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
19 July 2011

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