Central Information Commission Judgements

Mr. Rajendra Gupta vs Municipal Corporation Of Delhi on 9 February, 2009

Central Information Commission
Mr. Rajendra Gupta vs Municipal Corporation Of Delhi on 9 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 /SG/C/2008/00277/1528
                                               Complaint No. CIC/SG/C/2008/00277

Complainant                         :      Mr. Rajendra Gupta
                                           74, GT Road
                                           Shahdara
                                           Delhi-32

Respondent                          :      Additional Commissioner
                                           Municipal Corporation of Delhi
                                           Shahdara North Zone, Delhi

Facts

arising from the Complaint:

Ms. Rajendra Gupta had filed a RTI application with the PIO, MCD, Shahdra
North Zone, Delhi, on 14/05/2008 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 asking him to supply the information
and sought an explanation for not furnishing the information within the mandated time.
The PIO has informed the Commission that the information had been sent to the
complainant on 30/05/2008 and has again been sent to the complainant.

Decision:

Complaint Disposed Of.

The PIO has given the information to the applicant within 30 days as mandated
under Section 7 (1) of the RTI act.

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

Shailesh Gandhi
Information Commissioner
February 9, 2009.