Central Information Commission Judgements

Mr. Vijay Kumar vs Municipal Corporation Of Delhi on 19 February, 2009

Central Information Commission
Mr. Vijay Kumar vs Municipal Corporation Of Delhi on 19 February, 2009
                 CENTRAL INFORMATION COMMISSION
                                Room No. 415, 4th Floor,
                              Block IV, Old JNU Campus,
                                  New Delhi - 110067
                                 Tel: +91 11 26161796

                                           Decision No. CIC/WB/A/2008/01452/SG/1789
                                                 Appeal No. CIC/ WB/A/2008/01452/SG

Relevant facts emerging from the Appeal:

Appellant                         :        Mr. Vijay Kumar
                                           A-3/242, Sector-8,
                                           Rohini, New Delhi - 110 085

Respondent                        :        Assistant Commissioner

& Public Information Officer
Municipal Corporation of Delhi
O/o the Assistant Commissioner,
Rohini Zone, Sector-V,
Rohini, New Delhi

RTI Application filed on : 23/05/2008 ID NO. 479
PIO’s Reply : 09/07/2008
First Appeal filed on : 11/07/2008
First Appellate Authority order : Not mentioned.
Second Appeal filed on : 14/08/2008

The appellant had sought certain information from MCD regarding complaints and
actions of vigilance department against Mr. K.Bippan, DC(RZ) through his four questions.
Sl. Information Sought: PIO’s Reply

1. Regarding complaints received againstAs per office record no such complaint
Mr. K.Bippan, DC(RZ) between 17/08/2007 to received against Mr. K.Bippan, DC
17/05/2008. (RZ).

2. Regarding complaints received against illegalAs per diary register all the complaints
constructions. received between 17/08/2007 to
31/03/2008 are S.no.336 and 818.

Between 1/4/2008 to 17/05/2008 total
82 complaints were registered.

3. Regarding complaints received from vigilance As per office records no such complaint
department against DC(RZ). received against Mr. K.Bippan, DC
(RZ) from vigilance department.

First Appellate Authority Ordered:
Not mentioned.

Relevant facts emerging during hearing:
The following were present.

Appellant: Absent
Respondent: Absent
The information appears to have been provided and there is nothing in the second appeal which
indicates the reason for the appellant’s contention that the information is incomplete.

Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
19th February 2009

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