Central Information Commission Judgements

Mr. Naseem Ahmed Qureshi vs Municipal Corporation Of Delhi on 16 February, 2010

Central Information Commission
Mr. Naseem Ahmed Qureshi vs Municipal Corporation Of Delhi on 16 February, 2010
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                    Decision No. CIC/SG/C/2009/001532/6856
                                                           Appeal No. CIC/SG/C/2009/001532
Relevant Facts

emerging from the Appeal:

Complainant : Mr. Naseem Ahmed Qureshi
B-27/1, Masjid Firdaus Road, Lane No. 8,
Shaheed Bagh, Jamia Nagar,
New Delhi – 110025.

Respondent : Mr. Ravideep Singh Chahar
Public Information Officer & AC
Municipal Corporation of Delhi
Shahdara North Zone, Near Keshav Chowk,
Near Keshav Chowk, Shahdara,
Delhi – 110053.

RTI application filed on            :       05/06/2009
PIO replied                         :       Not replied
First appeal filed on               :       27/07/2009
Complaint filed on                  :       27/10/2009
Complaint was received on           :       27/10/2009
Complaint notice sent on            :       05/11/2009
Hearing notice sent on              :       13/01/2010
Hearing Held on                     :       16/02/2010

Information Sought:

The Complainant had sought various queries related to his letter dated 09/04/2009 which he filed
as an appeal before CIC and a copy of the same appeal was submitted before DC/SNZ, MCD.
His copy of the letter dated 09/04/2009 was registered as an appeal in the O/o DC/SNZ, MCD
and later a hearing was scheduled on 04/05/2009.

Ground of the First Appeal:

Non-receipt of information from the PIO within the stipulated time under RTI Act.

Ground of the Complaint:

Non-receipt of information from the PIO within the stipulated time under RTI Act.

Submission received from the PIO:

(After Complaint notice was sent on 05/11/2009)
The PIO/Dy. vide a fax dated 15/12/2009 informed the Commission the allegations made by the
Complainant was false. The DC had requested the Complainant to meet him in his office on any
working day between 12.00 pm to 1.00pm.

Submission received from the Complainant:
The Complainant vide his letter dated 16/12/2009 has informed that he had received a letter
dated 29/10/2009 from the Additional Commissioner (Engg.), Mr. R. K. Srivastava in which he
had directed the PIO to supply the information to the Applicant by 03/011/2009. However no
information had been provided to him till date.

Relevant Facts emerging during Hearing:

The following were present:

Complainant : Mr. Naseem Ahmed Qureshi;

Respondent : Mr. Ravideep Singh Chahar, Public Information Officer & AC;

The Appellant had filed a second appeal with the Commission earlier and the First
Appellant Authority had passed an order in which he had reiterated that Commission’s order.
The said order only directed that the Commission’s order must be implemented. The Appellant
has called this an illegal disposal of appeal and seeking information about this. It is indeed
difficult to understand what information he is seeking.

Decision:

The Complaint is dismissed.

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
16 February 2010
(For any further correspondence in this matter, please quote the file number mentioned above.) (GJ)