Central Information Commission Judgements

Mr. Sunil Kumar vs Municipal Corporation Of Delhi on 14 January, 2010

Central Information Commission
Mr. Sunil Kumar vs Municipal Corporation Of Delhi on 14 January, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796
                                                      Decision No. CIC/SG/C/2009/001690/6394
                                                        Complaint No. CIC/SG/C/2009/001690

Complainant                               :                Mr. Sunil Kumar
                                                           D-44, Market Line Camp No.2
                                                           Nangloi, J.J Colony, New Delhi

Respondent                                    :            Public Information Officer
                                                           Assistant Commissioner
                                                           Municipal Corporation of Delhi
                                                           Najafgarh Zone,
                                                           Near Water Tank building,
                                                           Tilak Nagar Road , New Delhi


Facts

arising from the Complaint:

Mr. Sunil Kumar had filed a RTI application dated 23/07/2009 with the PIO,
MCD, Delhi asking for certain information. The PIO has provided a response to the RTI
application vide a letter dated 30/07/2009.However, on being unsatisfied with the
information provided by the PIO, the Complainant has filed a Complaint with the
Commission under Section 18 of the RTI Act. On perusal of the information provided it
has been observed that information has been provided as per provisions of the RTI Act.
Furthermore, in view of the grounds for the Complaint mentioned therein it is apparent
that it is in the nature of a grievance.

Decision:

The Complaint is disposed off.

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
14/01/2010

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