CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003613/11290
Appeal No. CIC/SG/A/2010/003613
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Murli Dhar Tiwari,
116, Shiv Shanker Old Cloth Market,
Pull Qutub Road, Sadar Bazar
Delhi-6
Respondent : Mr. Ved Prakash Gupta
Public Information Officer & Assistant Commissioner
Office of Assistant Commissioner
Municipal Corporation of Delhi
16, Rajpur Road
Delhi – 110054
RTI application filed on : 23/08/2010
PIO replied : not replied
First appeal filed on : 02/12/2010
First Appellate Authority order : 02/12/2010
Second Appeal received on : 23/12/2010
Notice of Hearing sent on : 04/01/2011
Hearing held on : 04/02/2011
S. No. Information Sought Reply of the PIO dated 8/12/2010
1. From 31 march 2010 to 31 march 2011 The information is too voluminous so the applicant
what is the total tehbazari rent is in can come and inspect the documents on a working
arrears in every ward and every market day
First Appeal:
No information provided by the PIO within the stipulated time period of 30 days.
Order of the FAA:
The PIO was ordered to send a copy of already furnished reply(as stated by the PIO) to the appellant within 3
working days
Ground of the Second Appeal:
The Appellant is aggrieved as according to the information provided in compliance to the order dated
2/12/2010, the PIO has asked for the inspection of documents but on the day the appellant went for
inspection they were sent back saying that the records have not been found.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Murli Dhar Tiwari;
Respondent : Mr. Kripal Singh, Zonal Superintendent on behalf of Mr. Ved Prakash Gupta, PIO & AC;
The Respondent claims that he had sent a reply to the Appellant on 21/09/2010 stating that the
information was very voluminous and therefore an inspection of the records has been offered. The
Respondent has not produced any speed post receipt of this and the Appellant states he has not received it.
The Appellant would like to inspect the relevant records.
Decision:
The Appeal is allowed.
The PIO is directed to facilitate an inspection of the relevant records by the
Appellant on 18 February 2011 from 10.30AM onwards at the office of the PIO. The PIO
will give attested photocopy of records which the Appellant wants free of cost upto
100pages.
This decision is announced in open chamber.
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.
Shailesh Gandhi
Information Commissioner
04 February 2011
(In any correspondence on this decision, mention the complete decision number.) (AM)