Central Information Commission Judgements

Mr.Dharam Raj vs Mcd, Gnct Delhi on 30 August, 2010

Central Information Commission
Mr.Dharam Raj vs Mcd, Gnct Delhi on 30 August, 2010
                                 CENTRAL INFORMATION COMMISSION
                                     Club Building (Near Post Office)
                                   Old JNU Campus, New Delhi - 110067
                                          Tel: +91-11-26161796

                                                                                      Decision No. CIC/SG/C/2010/000866/9108
                                                                                        Complaint No. CIC/SG/C/2010/000866

Complainant                                             :            Mr. Dharam Raj
                                                                     House No. 76, Village Kirari Suleman Nagar
                                                                     Post Office, Sultan Puri
                                                                     Delhi- 110086

Respondent                                              :           PIO & Asst. Commissioner
                                                                    Rohini Zone PIO
                                                                    O/o Asst. Commissioner
                                                                    MCD, Rohini Zone, Sector V
                                                                    Rohini; Delhi

Facts

arising from the Complaint:

Mr. Dharam Raj had filed a RTI application with the PIO & AC, MCD Rohini Zone, Near
Rajiv Gandhi Cancer Hospital, on 08/05/2010 asking for certain information. Since no reply was
received within the mandated time period of 30 days, the Complainant filed a Complaint under
Section 18 of the RTI Act with the Commission. On this basis, the Commission issued a notice
directing the PIO, O/o The Dy. Commissioner, MCD, Rohini Zone, Sector – 5, on 02/07/2010 to
provide information to the Complainant and further sought an explanation for not furnishing the
information within the mandated time.

Subsequently, the Commission received a letter dated 26/07/2010 from the PIO & Asst.
Commissioner, Rohini Zone PIO, MCD, Rohini Zone, Sector V, wherein it was stated that a reply
was already provided to the said RTI Application vide letter dated 25/06/2010, and proof of dispatch
of the same was enclosed. The PIO & Asst. Commissioner further stated that subsequent to the
Commission’s notice the reply dated 25/06/2010 was provided again to the Complainant vide letter
dated 26/07/2010.

Decision:

The Complaint is disposed off.

The Commission warns the PIO to ensure that information is provided to applicants within
the mandated time as per the provisions of the RTI Act.

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
30/08/2010

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