Central Information Commission Judgements

Mr. Satya Prakash Bansal vs Municipal Corporation Of Delhi on 9 February, 2009

Central Information Commission
Mr. Satya Prakash Bansal vs Municipal Corporation Of Delhi on 9 February, 2009
               CENTRAL INFORMATION COMMISSION
                      Room No. 415, 4th Floor,
                    Block IV, Old JNU Campus,
                        New Delhi - 110066.
                       Tel: + 91 11 26161796

                                        Decision No. CIC /WB/C/2007/00373/SG/1559
                                           Complaint No. CIC/WB/C/2007/00373/SG

Complainant                         :      Mr. Satya Prakash Bansal
                                           DP-17, Pitampura
                                           Delhi - 110088

Respondent                          :      Engineer-in-Chief/PIO
                                           Municipal Corporation of Delhi
                                           Town Hall, Delhi -110006
Facts

arising from the Complaint:

Mr. Satya Prakash Bansal had filed a RTI application with the Engineer-in-
Chief/PIO, Municipal Corporation of Delhi, Town Hall, Delhi-11006 on 28/02/2007
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 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 has been sent to the
complainant on 02/04/2007 and has furnished proof of the same.

Decision:

Complaint Disposed Off.

The Commission condones the delay and warns the PIO to ensure that information is
given to applicants with in 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