Central Information Commission Judgements

Mr.Sunil Kumar Sharma vs Mcd, Gnct Delhi on 17 March, 2011

Central Information Commission
Mr.Sunil Kumar Sharma vs Mcd, Gnct Delhi on 17 March, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                                Decision No. CIC/SG/A/2011/000090/11523
                                                                        Appeal No. CIC/SG/A/2011/000090

Relevant Facts

emerging from the Appeal:

Appellant                                :        Mr. Sunil Kumar Sharma
                                                  R/o 9561, Azad Market
                                                  Library Road
                                                  Delhi-110006

Respondent                               :        Mr. R. V. Bansal
                                                  Public Information Officer & SE,
                                                  Municipal Corporation of Delhi,
                                                  Sadar Pahar Ganj Zone, Idgah Road,
                                                  Delhi

RTI application filed on                 :        01/08/2010
PIO replied                              :        06/10/2010
First appeal filed on                    :        10/10/2010
First Appellate Authority order          :        Not mentioned.
Second Appeal received on                :        10/01/2011

S.No                    Information sought by the appellant                                Reply of the PIO
1.     Provide information about property no. 9561, Azad Market Tokriwalan,           Not    related    to  this
       Delhi whether the property has been duly sanctioned by MCD and                 department

incase it has been sanctioned then plan and other documents for getting
the building sanctioned.

2. Specify who is paying house tax of the above mentioned property and Laxmi Narayan as per
provide details of the tax from the date it was first paid till last date of records and details enclosed
payment along with copy of the receipts with the reply.

First Appeal:

Reply was not provided by the PIO.

Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

Reply was unsatisfactory.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Absent;

Respondent : Mr. Ishrat Ullah Khan, AE(V) on behalf of Mr. R. V. Bansal, PIO & SE;

It appears that no information has been provided regarding query-1 so far.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information on query-1 to the Appellant before
30 March 2011.

The issue before the Commission is of not supplying the complete, required information by the
PIO within 30 days as required by the law.

From the facts before the Commission it appears that the PIO is guilty of not furnishing information
within the time specified under sub-section (1) of Section 7 by not replying within 30 days, as per the
requirement of the RTI Act.

It appears that the PIO’s actions attract the penal provisions of Section 20 (1). A showcause notice is
being issued to him, and he is directed give his reasons to the Commission to show cause why penalty
should not be levied on him.

He will present himself before the Commission at the above address on 01 April 2011 at 03.00pm
alongwith his written submissions showing cause why penalty should not be imposed on him as
mandated under Section 20 (1). He will also submit proof of having given the information to the
appellant.

If there are other persons responsible for the delay in providing the information to the Appellant the
PIO is directed to inform such persons of the show cause hearing and direct them to appear before
the Commission with him.

This decision is announced in open chamber.
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.

Shailesh Gandhi
Information Commissioner
17 March 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)