Mr. Jai Pal Singh vs Mcd on 31 August, 2009

0
51
Central Information Commission
Mr. Jai Pal Singh vs Mcd on 31 August, 2009
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796

                                                                      Decision No. CIC/SG/C/2009/000640/4627
                                                                        Complaint No. CIC/SG/C/2009/000640

Complainant                                      :          Mr. Jai Pal Singh,
                                                            H. No.-370, Plot no.8, Plot of 80 sq. yards,
                                                            Near Ravidas Mandir, Village Mandoli, Delhi

Respondent                                        :         Public Information Officer
                                                            MCD, O/o The Deputy Commissioner,
                                                            Superintendent Engineer-I, Shahadara North East,
                                                            Keshav Chowk, Shahadara, Delhi

Facts

arising from the Complaint:

Mr. Jai Pal Singh had filed a RTI application with the PIO – MCD, O/o The Dy.
Commissioner, Keshav Chowk, Shahadara, Delhi on 11/12/2008 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 on 12/06/2009. The Commission issued a notice to the PIO on
20/07/2009 asking him to supply the information and sought an explanation for not furnishing
the information within the mandated time.

The PIO informed the Commission vide letter dated 24/08/2009 that he had already supplied the
information to the Complainant on 07/08/2009. A perusal of the papers submitted by the PIO it
appears that the information supplied to the Complainant is incomplete. Hence the PIO is
directed to provide the complete information to the Complainant.

Decision:

The Complaint is allowed.

The Commission observes that the issue is of not supplying the complete and required
information by the PIO within 30 days as required by the law.  

From the facts before the Commission it is apparent that the PIO is guilty of not
furnishing information within the time specified under sub-section (1) of Section 7 by not
replying within 30 days, as per the requirement of the RTI Act.

The PIO will send the complete information to the Complainant before September 21,
2009. The PIO is further directed 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 26, 2009

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
August 31, 2009.

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

LEAVE A REPLY

Please enter your comment!
Please enter your name here