Central Information Commission Judgements

Mr. S.K. Arora vs Mcd on 15 December, 2008

Central Information Commission
Mr. S.K. Arora vs Mcd on 15 December, 2008
                  CENTRAL INFORMATION COMMISSION
                           Room no.415, 4th Floor, Block IV,
                          Old JNU Campus, New Delhi 110066.
                                Tel : + 91 11 26161796


                                       Decision No. CIC/SG/C/2008/00006/SG/0556
                                       Complaint No. CIC/SG/C/2008/00006/SG




Complainant                   :     Mr. S.K. Arora
                                    C - 81 C, DDA Flats,
                                    Behind Shivaji College,
                                    Raguveer Nagar, New Delhi - 110027



Respondent                    :     Deputy Commissioner (Shahadra South Zone)
                                    Public Information Officer, MCD, Shahdara,
                                    South Zone, Shahdara, Delhi




Facts

arising from the Complaint:

Mr. S.K. Arora had filed a RTI application with the Deputy Commissioner (Shahdara South
Zone) on 11/09/2008 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 on 25/10/2008 asking him to supply the information
and sought an explanation before 15/11/2008 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 one can derive 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.

The PIO’s action clearly amounts to denial of information without any reasons.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before January 5, 2009. The
PIO’s action clearly amounts to denial of information without any reasons. The PIO is
therefore, asked to show cause as to why penalty should not be imposed and disciplinary
action be recommended against him under Section 20 (1) of the RTI Act. He will present
himself before the Commission at the above address on January 15, 2009 at 2 pm along with
his written submissions.

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

Shailesh Gandhi
Information Commissioner
December 15, 2008.