Central Information Commission Judgements

Mr.Narayan Sah vs Mcd, Gnct Delhi on 17 January, 2011

Central Information Commission
Mr.Narayan Sah vs Mcd, Gnct Delhi on 17 January, 2011
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                                     Decision No. CIC/SG/C/2010/001359/11017
                                                         Complaint No. CIC/SG/C/2010/001359



Complainant                      :          Mr. Narayan Shah
                                            H.No. 16/17A/3B,
                                            Ualdhanpur Naveen Shahdara,
                                            Near Sheetla Mata Mandir,
                                            Delhi


Respondent                        :         PIO & Executive Engineer (Building) - II,
                                            Shahdara (North) Zone,
                                            Nigam Bhawan, Keshav Chowk,
                                            Shahdara, New Delhi-110032


Facts

arising from the Complaint:

Mr. Narayan Shah had filed a RTI application with the PIO, O/o the Assistant
Commissioner, Shahdara North Zone, Delhi; on 18/06/2010 (I.D. No. 426) 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 on 18/11/2010 with a direction to provide the
information to the Complainant and further sought an explanation for not furnishing the
information within the mandated time.

The Commission has received a letter dated 21/12/2010 from the PIO & EE (Bldg.)-II, Shahdara
(North Zone), in which it has been stated that his office has provided information to the
Complainant on 03 different occasions on the same information which had been received in his
office on 03 different ID’s i.e. I.D. No 1448 dated 29/06/2010, ID. No. 1522 dated 20/07/2010,
I.D. No. 1662 dated 30/08/2010. Accordingly, reply was given to the Complainant through speed
post in all 03 I.D’s (copy & the reply and the service of all the I. D’s sent to the applicant were
enclosed) and also reply was again sent to the applicant vide letter dated 18/10/2010 & 21/10/2010
(Copy of the service of the letter was enclosed).

The Commission is concerned with the current RTI application and on perusal of the records it
appears that copy of the reply sent to the Complainant has not been enclosed.

Page 1 of 2

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed to provide the complete information with
respect to the RTI Application dated 18/06/2010 to the Complainant before 07/02/2011 with a
copy to the Commission, along with speed post receipt as proof of dispatch.
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, 2005.

Shailesh Gandhi
Information Commissioner
17th January 2011

Encl: RTI Application dated 18/06/2010.

(In any correspondence on this decision, mention the complete decision number.)(Su & ANP)

Page 2 of 2