CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001331/10635
Complaint No. CIC/SG/C/2010/001331
Complainant : Mr. Satish Bhardwaj,
E- 182A, Akash Marg,
Krishan Vihar, Delhi - 110 086
Respondent : PIO & Assistant Commissioner,
Municipal Corporation of Delhi,
Rohini Zone, Zonal Office Building,
Sector - V, Rohini, Delhi - 110 085
Facts
arising from the Complaint:
Mr. Satish Bhardwaj had filed a RTI application dated 15/06/2010
with the aforementioned respondent 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 on 08/11/2010 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 is in receipt of a letter dated 01/12/2010 from the aforementioned respondent. Wherein
it has been stated that the RTI application was received in the concerned office on 25/06/2010 and
thereafter information was sent to the complainant vide letter dated 09/07/2010, except that of query
no. 3. On perusal of the records, it is observed that through query no. 03 the applicant has asked for
action taken on his representation/complaint dated 6/04/2010 and the action taken on the officials
concerned.
Decision:
The Complaint is allowed.
In view of the aforesaid, the PIO is hereby directed give a categorical reply to query no. 03 of the
RTI application, giving details of the action taken on the said representation of the complainant
and whether any action has been taken on any officials as per records. If no action has been taken
on his representation and on any official, the same shall be categorically stated to the Complainant
before 10/01/2011, with a copy to this Commission along with the copies of all Speed Post receipts
as proof of dispatch. The PIO is further directed to ensure that all responses to RTI applications
are sent through Speed Post in the future.
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, 2005.
Shailesh Gandhi
Information Commissioner
24th December 2010
(In any correspondence on this decision, mention the complete decision number.)(ANP)
1