CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/001724/8389
Complaint No. CIC/SG/C/2009/001724
Complainant : Mr. G.P.Sharma
422, Ashirvad Enclave
Patparganj, I.P.Extension
New Delhi-110092
Respondent : Public Information Officer
Addl. Deputy Commissioner (HQ)
Engineering Department (HQ)
Municipal Corporation of Delhi
Town Hall, New Delhi-10006
Facts
arising from the Complaint:
Mr. G.P.Sharma had filed a RTI application with the PIO/AC, MCD(CED), Town
Hall, New Delhi on 27/10/2009 asking for certain information. Subsequently the RTI
Application was transferred to PIO (Engg.), MCD (HQ) for necessary action. However,
on not having received any information within the mandated time period of 30 days, he
filed a Complaint under Section 18 of the RTI Act with the Commission. On this basis,
the Commission issued a notice directing the PIO (Engg.), MCD (HQ) on 29/12/2009 to
provide information to the Complainant and further sought an explanation for not
furnishing the information within the mandated time.
The Commission received a letter dated 29/01/2010 from the PIO/ Addl. Deputy
Commissioner (HQ), Engg., MCD, Town Hall, new Delhi stating that the RTI application
was received in their office on 24/11/2009. Further, stating that the information was
provided to the Complainant, vide a letter dated 15/12/2009 and subsequently revised
replies sent vide letter(s) dated 08/01/2010 and 21/01/2010. Copies of all the
communications were also enclosed along with PIO’s aforesaid letter.
Decision:
The Complaint is disposed off.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
02 July 2010
(In any correspondence on this decision, mention the complete decision number.)(SP)