Central Information Commission Judgements

Mr. Dinesh. Jain vs Municipal Corporaton Delhi on 16 February, 2009

Central Information Commission
Mr. Dinesh. Jain vs Municipal Corporaton Delhi on 16 February, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi - 110067.
                        Tel: + 91 11 26161796

                                            Decision No. CIC /SG/C/2008/00231/1682
                                               Complaint No. CIC/SG/C/2008/00231

Complainant                         :       Mr. Dinesh. Jain
                                            8, Rishabh Vihar,
                                            Delhi-110092

Respondent                          :       The Supdt. Engineer-I,
                                            Municipal Corporaton Delhi,
                                            Shahdara (South) Zone
                                            New Delhi

Facts

arising from the Complaint:

Mr. Dinesh Jain had filed a RTI application with the PIO, MCD, Shahdra, Delhi,
on 14/04/2008 asking for certain information. Since no reply was received within the
mandated time of 30 days, he had filed a complaint under Section 18 to the Commission.

The Commission issued a notice to the PIO asking him to supply the information
and sought an explanation for not furnishing the information within the mandated time.
The PIO has informed the Commission that the information has been sent to the
complainant on 06/02/2009.

Decision:

Complaint Disposed Off.

The PIO has given an explanation for the delay. The Commission condones the
delay and warns the PIO to ensure that information is given to applicants within 30 days
as mandated under Section 7 (1) of the RTI act.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
February 16, 2009.