Central Information Commission Judgements

Mr. Zameer Ahmed Jumlana vs Municipal Corporation Of Delhi on 6 July, 2009

Central Information Commission
Mr. Zameer Ahmed Jumlana vs Municipal Corporation Of Delhi on 6 July, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office),
                  Old JNU Campus, New Delhi - 110067.
                         Tel: +91-11-26161796

                                               Decision No. CIC/SG/A/2009/001252/4002
                                                      Appeal No. CIC/SG/A/2009/001252

Relevant Facts

emerging from the Appeal

Appellant : Mr. Zameer Ahmed Jumlana
1110, Mohalla Kishan Ganj,
Teliwara, Delhi-110006.

Respondent : Public Information Officer
Municipal Corporation Of Delhi
Office of the Deputy Commissioner
Sadar Paharganj Zone
Delhi

RTI application filed on : 02/01/2009
PIO replied : Not Replied
First appeal filed on : 12/02/2009
First Appellate Authority order : 24/03/2009
Second Appeal filed on : 18/05/2009

Information sought:

The Appellant in his RTI application sought certified copy of order/noting passed by Dy.
Commissioner on his representation dated 01/01/2009 and follow up action taken by
concerned officer.

Reply of PIO:

Not Replied.

Grounds for First Appeal:

Not-receipt of desired information from PIO.

Order of the First Appellate Authority
The FAA ordered, “PIO may give the certified copy of instruction passed by DC/SPZ on
his representation dated 01/01/2009 and also communicate status of his application as on
02/01/2009, within 07 working days.”

Grounds for Second Appeal:

Non-compliance of order of the FAA by PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent.

Respondent: Mr. Shiv Kumar on behalf of Mr. R.C. Dhankar, Jt. Asst., PIO
The respondent claims that the information was send to the appellant on 25.03.2009 after
the order of the FAA. He has brought the copy of the information sent which gives the
notice on the application of the appellant. He has also produced the UPC under which this
has been sent on 25.03.2009.

Decision:

The Appeal is disposed.

The information has been sent to the appellant.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
If information is not provided in the time stipulated under Section 7(6) of the RTI Act, it has to be provided
free of cost to the Appellant

Shailesh Gandhi
Information Commissioner
6 July 2009

(In any correspondence on this decision, mentioned the complete decision number.)
(GJ)