Central Information Commission Judgements

Mr. Kishore Kumar vs Vigilance Department, Mcd on 16 February, 2009

Central Information Commission
Mr. Kishore Kumar vs Vigilance Department, Mcd on 16 February, 2009
               CENTRAL INFORMATION COMMISSION
                      Room No. 415, 4th Floor,
                    Block IV, Old JNU Campus,
                        New Delhi - 110067.
                       Tel : + 91 11 26161796

                                        Decision No. CIC /WB/C/2008/00246/SG/1696
                                           Complaint No. CIC/WB/C/2008/00246/SG

Complainant                         :      Mr. Kishore Kumar
                                           DA/9B DDA Flats,
                                           Near Ghanta Ghar Ground,
                                           Hari Nagar, Delhi

Respondent                          :      Public Information Officer,
                                           Vigilance Department
                                           MCD, 16, Rajpura Road
                                           New Delhi-110054
Facts

arising from the Complaint:

Mr. Kishore Kumar had filed a RTI application with the PIO, Vigilance
Department on 15/02/2008 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. The Commission issued a notice to the PIO asking him to supply the
information and sought an explanation for not furnishing the information within the
mandated time.

Decision:

Complaint Dismissed.

The PIO in his explanation to the Commission has mentioned that the IPO and the
application of the complainant were returned to him on 20/02/2008 since the IPO was
drawn in the name of the wrong authority. The complainant was also informed about the
authority in whose name the IPO had to be drawn. There is nothing wrong in PIO’s reply.
The PIO had written to the complainant soon after he received the complainant’s RTI
application. There has been no denial of information by the PIO. The complainant must
submit the fees in the name of the authority specified by the PIO.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
February 16, 2009.