Central Information Commission Judgements

Mr.Jasvinder Singh Raiyat vs Mcd, Gnct Delhi on 25 August, 2011

Central Information Commission
Mr.Jasvinder Singh Raiyat vs Mcd, Gnct Delhi on 25 August, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                        Decision No. CIC/SG/C/2011/000599/14280
                                                             Complaint No. CIC/SG/C/2011/000599

Complainant                                    :          Mr. Jaswinder Singh Raiyat
                                                          Editor, Punjab Champion,
                                                          Resi-Cum Office, B-79,
                                                          Vikas Vihar Nilothi Extn., Chander Vihar,
                                                                  Nangloi, New Delhi-110041

Respondent                                     :          Public Information Officer &
                                                                        Superintendent Engineer (II),
                                                                               Municipal
Corporation of Delhi,
                                                          West Zone, Vishal Enclave,
                                                          Rajouri Garden, New Delhi-110027

Facts

arising from the Complaint:

Mr. Jaswant Singh Raiyat filed an RTI application with the PIO, MCD, West
Zone, New Delhi on 08/04/2011 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, O/o the SE, MCD, West Zone on 16/06/2011 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 has received a letter dated 01/07/2011 from the Respondent PIO
wherein it has been stated therein that the RTI Application was received in their office on
19/04/2011. Further stating that the RTI Application was forwarded to the deemed
PIO/EE(B-II) for procuring the information. The same is stated to have been received
from the deemed PIO on 18/05/2011 and the same was subsequently provided to the
Complainant vide letter dated 19/05/2011 Copy of the information was also enclosed.
Furthermore, the Commission received a letter dated 09/08/2011 from the Complainant
alleging that the information provided to him is incomplete. However, on perusal of the
information the Commission observes that the same appears to be as per the provisions of
the RTI Act.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
25 August 2011

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