Central Information Commission Judgements

Mr. Dinesh Kaushik vs Mcd, Gnct Delhi on 21 December, 2010

Central Information Commission
Mr. Dinesh Kaushik vs Mcd, Gnct Delhi on 21 December, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                          Decision No. CIC/SG/C/2010/001227/10535
                                                              Complaint No. CIC/SG/C/2010/001227

Complainant                                      :          Mr. Dinesh Kaushik,
                                                            R/o A-56, Anoop Nagar,
                                                            Uttam Nagar, Delhi- 110059.

Respondent                                       :          Public Information Officer &
                                                            Assistant Commissioner (West Zone),
                                                            Municipal Corporation of Delhi, Vishal
                                                            Enclave, Rajouri Garden, Delhi-110027.

Facts

arising from the Complaint:

Mr. Dinesh Kaushik filed a RTI application with the PIO/Asst. Commissioner
(WZ), MCD on 10/08/2010 asking for certain information. However on not having
received the 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/Asst. Commissioner (WZ), MCD on 21/10/2010 with a
direction to provide the information to the Complainant and further sought an explanation
for not furnishing the information within the mandated time.

A letter dated 25/11/2010 from the PIO/ Asst. Commissioner (WZ), MCD has
been received in the Commission on 30/11/2010. It has been stated therein that the
desired information has already been furnished to the Applicant on 12.11.2010. A copy of
Applicant’s letter stating that he has been supplied the requisite information has been
enclosed for the Commission’s perusal.

Decision:

The Complaint is disposed of.

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
21 December 2010

Encl: Copy of PIO’s letter to the Commission dated 25/11/2010.

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