Central Information Commission Judgements

Mr. R.K. Jain vs Municipal Corporation Of Delhi on 18 February, 2009

Central Information Commission
Mr. R.K. Jain vs Municipal Corporation Of Delhi on 18 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/2007/00878/SG/1746
                                              Complaint No. CIC/WB/C/2007/00878/SG


Complainant                           :          Mr. R.K. Jain
                                                 E-84, Preet Vihar
                                                 New Delhi-110092

Respondent                                :      The Deputy Commissioner, PIO
                                                 Municipal Corporation of Delhi,
                                                 Town Hall
                                                 New Delhi-110006
Facts

arising from the Complaint:

Mr. R.K. Jain, had filed a RTI application with the PIO, Deputy Commissioner,
Municipal Corporation of Delhi, Town Hall, New Delhi on 08/10/2007 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
on 05/12/2008 asking him to supply the information and sought an explanation for not
furnishing the information within the mandated time.

The Commission has neither received a copy of the information sent to the
complainant, nor has it received any explanation from the PIO for not supplying the
information to the complainant. Therefore, the only presumption that can be derived is that
the PIO has deliberately and without any reasonable cause refused to give information as per
the provisions of the RTI Act. His failure to respond to the Commission’s notice shows that
he has no reasons for the refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before March 11,
2009. The PIO’s action clearly amounts to denial of information without any reasons. The
PIO is therefore, asked to submit a written explanation showing cause as to why penalty
should not be imposed and disciplinary action be recommended against him under Section 20
(1) & (2) of the RTI Act before March 16, 2009.

If the information has already been supplied to the complainant, furnish a copy of the same to
the Commission with your written submission.

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

Shailesh Gandhi
Information Commissioner
February 18, 2009.