CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/001520/6136
Complaint No. CIC/SG/C/2009/001520
Complainant : Mr. Vijay Kashyap
L-102/6, Jagat Ram Park
Laxmi Nagar
New Delhi-110092
Respondent : Public Information Officer
Assistant Commissioner
Municipal Corporation of Delhi
Shahadara (South Zone)
Near Karkardooma Court
Shahadara, New Delhi
Facts
arising from the Complaint:
Mr. Vijay Kashyap had filed a RTI application with the PIO, MCD (Shahadara
South Zone) on 26/08/2009 asking for certain information. On having not received any
information within the mandated time period of 30 days, he filed a Complaint under
Section 18 of the RTI Act with the Commission. On this basis, the Commission issued a
notice directing the PIO, Assistant Commissioner, MCD (Shahadara South Zone) on
03/11/2009 to provide information to the Complainant.
Subsequently, the Commission received a letter dated 20/11/2009 from the PIO,
Assistant Commissioner, MCD (Shahadara South Zone) stating that information has been
provided to the Complainant vide letter dated 30/10/2009 of which a copy was enclosed.
Decision:
The Complaint is disposed off.
Further, the Commission warns the PIO to ensure that information is given to
applicants within 30 days as mandated under Section 7 (1) of the RTI Act, 2005.
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
30/12/2009
(In any correspondence on this decision, mention the complete decision number.)(SP)