Central Information Commission Judgements

Mr.Sanjay Mourya vs Mcd, Gnct Delhi on 21 November, 2011

Central Information Commission
Mr.Sanjay Mourya vs Mcd, Gnct Delhi on 21 November, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                                Decision No. CIC/SG/C/2011/000976/15820
                                                                    Complaint No. CIC/SG/C/2011/000976


Complainant                                    :                Mr. Sanjay Morya
                                                                9817/8, Multani Dhanda
                                                                Paharganj, New Delhi-110055


Respondent                                     :                Public Information Officer
                                                                Dy. Mpl Health Officer (Coord.)
                                                                Municipal Corporation of Delhi
                                                                Public Health Department
                                                                19th Floor, S.P Mukherjee Civic Centre
                                                                Minto Road, New Delhi-110002

Facts

arising from the Complaint:

Mr. Sanjay Morya had filed a RTI application with the PIO(HQ), MCD, Delhi on
27/05/2011 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(HQ), MCD, Delhi on 01/09/2011 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 19/09/2011 wherein it has been stated
that the RTI Application was received on 12/08/2011 during the hearing of the first
appeal filed in the same regard. Subsequently, the RTI Application was forwarded to all
concerned DHOs and Dy. MHOs for necessary action. Further, it has been stated that
information has been now provided to the Complainant vide letter dated 29/08/2011,
copy of which was enclosed.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
21 November 2011

(In any correspondence on this decision, mention the complete decision number.)(SP)