Central Information Commission Judgements

Mr.Jagdish Sharma vs Mcd, Gnct Delhi on 26 May, 2010

Central Information Commission
Mr.Jagdish Sharma vs Mcd, Gnct Delhi on 26 May, 2010
                                 CENTRAL INFORMATION COMMISSION
                                      Club Building (Near Post Office)
                                    Old JNU Campus, New Delhi - 110067
                                           Tel: +91-11-26161796

                                                                                    Decision No. CIC/SG/C/2010/000407/7883
                                                                                      Complaint No. CIC/SG/C/2010/000407

Complainant                                                     :    Mr. Jagdish Sharma
                                                                     C-18, Mansarovar Garden
                                                                     New Delhi-110015

Respondent                                                      :    Public Information Officer
                                                                     Suptdg. Engineer (W)-I
                                                                     Municipal Corporation of Delhi
                                                                     West Zone, Vishal Enclave
                                                                     Rajouri Garden, New Delhi

Facts

arising from the Complaint:

Mr. Jadish Sharma filed a RTI application with the PIO, MCD, West Zone on 09/02/2010 asking for
certain information. However, on not having received the information within the mandated time, a
Complaint was filed under Section 18 of the RTI Act with the Commission. On this basis, the Commission
issued a notice to the PIO, O/o the SE, MCD, West Zone on 30/03/2010 with a direction to provide the
information to the Complainant and further sought an explanation for not furnishing the information within
the mandated time.

The Commission received a letter dated 23/04/2010 from the PIO/SE- I, MCD, West Zone wherein
it has been stated that the RTI Application was received in his office on 22/02/2010 through nodal officers.
Further stating that information procured from concerned EE (M)-I/EE(B)-I has been provided to the
Complainant vide a letter dated 18/03/2010, copy of which was enclosed.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.




                                                                                                                 Shailesh Gandhi
                                                         .                                             Information Commissioner
                                                  26 May 2010

Encl: Copy of PIO's reply dated 18/03/2010.




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