Central Information Commission Judgements

Mr.Mukeshkumar vs Mcd, Gnct Delhi on 29 June, 2010

Central Information Commission
Mr.Mukeshkumar vs Mcd, Gnct Delhi on 29 June, 2010
                                CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796

                                                                       Decision No. CIC/SG/C/2010/000571/8334
                                                                         Complaint No. CIC/SG/C/2010/000571

Complainant                                       :                   Mr. Mukesh Kumar
                                                                             E-491, Netaji Marg,
                                                                      Eastern Babarpur, Shahdara, Delhi-32.

Respondent                                         :                  Public Information Officer & SE
                                                                Municipal Corporation of Delhi
                                                                Shahadara North Zone, Keshav Chowk,
                                                                      Shahdara, New Delhi-110032.

Facts

arising from the Complaint:

Mr. Mukesh Kumar had filed an RTI application with the PIO, Shahdara (North Zone),
MCD on 11/08/2009 asking for certain information. Since no reply was received by him, he filed
a Complaint under Section 18 of the RTI Act with the Commission. On this basis, the
Commission issued a notice to the Assistant Commissioner, Shahdara (North Zone), MCD on
03/05/2010 with a direction to provide the information to the Complainant and further sought an
explanation for not furnishing the information within the mandated time.

Subsequently, the Commission received a letter dated 25/05/2010 from the PIO/S.E.-II,
Shahdara (North Zone), MCD whereby the Commission was informed that the information had
already been provided to the Complainant vide letter dated 07/09/2009. A copy of the
information provided was also enclosed.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
29 June 2010

Encl: Copy of PIO’s reply dated 07/09/2009

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