Central Information Commission Judgements

Mr.Jaswant Singh vs Mcd, Gnct Delhi on 19 October, 2010

Central Information Commission
Mr.Jaswant Singh vs Mcd, Gnct Delhi on 19 October, 2010
                    CENTRAL INFORMATION COMMISSION
                         Club Building (Near Post Office)
                       Old JNU Campus, New Delhi - 110067
                              Tel: +91-11-26161796

                                                          Decision No. CIC/SG/C/2010/000857/9831
                                                            Complaint No. CIC/SG/C/2010/000857

Complainant                                     :     Mr. Jaswant Singh
                                                      48/5 Old Rajinder Nagar
                                                      New Delhi-110060

Respondent                                      :     Public Information Officer
                                                      O/o Deputy Commissioner
                                                      Municipal Corporation of Delhi
                                                      Sadar Pahar Ganj Zone
                                                      Idgah Road, Delhi-110006

Facts

arising from the Complaint:

Mr. Jaswant Singh had filed a RTI application in the O/o MCD, Sadar Pahar Ganj
Zone, on 21/03/2010 asking for certain information. 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, O/o Deputy Commissioner, Sadar Pahar Ganj Zone, on
30/06/2010 to provide information to the Complainant and further sought an explanation
for not furnishing the information within the mandated time.

On perusal of documents, the Commission observed that the Complainant had
enclosed a reminder letter dated 17/05/2010 along with the Complaint, which was filed
with the Commission on 19/06/2010. The Complainant failed to enclose a copy of the
RTI application dated 21/03/2010 along with his Complaint. The said Complaint was
inadvertently registered by the Commission on 24/06/2010 without the RTI application
dated 21/03/2010. Thereafter, vide letter dated 27/08/2010, the Commission requested the
Complainant to submit a copy of the RTI application dated 21/03/2010 to the
Commission before 15/09/2010. However, the Commission has not received a copy of
the said RTI application till date. In the absence of a RTI application on record, it is not
possible to ascertain whether complete information has been provided to a Complainant
by the concerned PIO.

Decision:

The Complaint is dismissed.

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

Shailesh Gandhi
Information Commissioner
19h October, 2010

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