Central Information Commission Judgements

Mr. Irsad vs Mcd, Gnctd on 1 September, 2009

Central Information Commission
Mr. Irsad vs Mcd, Gnctd on 1 September, 2009
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796

                                                                      Decision No. CIC/SG/C/2009/000827/4670
                                                                        Complaint No. CIC/SG/C/2009/000827

Complainant                                      :          Mr. Irsad,
                                                            C-249, Gali no. 9, Bhajanpura, Delhi-110053

Respondent                                        :         Public Information Officer
                                                            MCD, GNCTD
                                                            O/o Asst. Commissioner, Shahadara North Zone,
                                                            Keshav Chowk, Shahadara, Delhi

Facts

arising from the Complaint:

Mr. Irsad had filed a RTI application with the PIO – MCD, GNCTD, O/o Asst.
Commissioner, Shahadara North Zone, Delhi on 14/05/2009 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 on 15/07/2009. The Commission issued a notice to the PIO on
17/07/2009 asking him to supply the information and sought an explanation for not furnishing
the information within the mandated time.

The Commission has neither received a copy of the information sent to the complainant,
nor has it received any explanation from the PIO for not supplying the information to the
complainant. Therefore, the only presumption that can be made is that the PIO has deliberately
and without any reasonable cause refused to give information as per the provisions of the RTI
Act. His failure to respond to the Commission’s notice shows that he has no reasons for the
refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before September 22,
2009. The PIO’s action clearly amounts to denial of information without any reasons. The PIO is
therefore, asked to submit a written explanation to show cause as to why penalty should not be
imposed and disciplinary action be recommended against him under Section 20 (1) & (2) of the
RTI Act before September 27, 2009.

If the information has already been supplied to the complainant, furnish a copy of the
same to the Commission with your written submission.
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
01 September 2009
(In any correspondence on this decision, mention the complete decision number.)(RA)