Central Information Commission Judgements

Mr. Ved Kumar vs Mcd, Gnct Delhi on 15 April, 2011

Central Information Commission
Mr. Ved Kumar vs Mcd, Gnct Delhi on 15 April, 2011
                                 CENTRAL INFORMATION COMMISSION
                                     Club Building (Near Post Office)
                                   Old JNU Campus, New Delhi - 110067
                                          Tel: +91-11-26161796

                                                                              Decision No. CIC/SG/C/2010/001466/12014
                                                                                   Complaint No. CIC/SG/C/2010/001466


Complainant                                      :          Mr. Ved Kumar,
                                                            H/14-B, Saket,
                                                            New Delhi - 110 017

Respondent                                        :         PIO & Administrative Officer,
                                                            Municipal Corporation of Delhi,
                                                            South Zone, Green Park, New Delhi-110 016

Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 03/08/2010
with the aforementioned PIO, 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 concerned PIO on
13/12/2010 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 the submissions of the Respondent vide letter dated 27/12/2010, stating
that RTI application was never received in his office. Therefore the Notice of the Commission may
please be dropped.

On perusal of the records, it is observed that the Complainant has placed on record a Courier
delivery slip, wherein the date of delivery is shown as 05/08/2010.

Decision:

The Complaint is allowed.

In view of the aforesaid, the PIO is hereby directed go thorough the RTI application and provide
point-wise and specific information to the Complainant before 20 th June 2011, with a copy to this
Commission. Where no information is available on record, the same shall be categorically stated
to the Complainant.

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
15th April 2011
(In any correspondence on this decision, mention the complete decision number.)(ANP)