Central Information Commission Judgements

Mrs. R.K Dhawan vs Municipal Corporation Of Delhi on 23 February, 2009

Central Information Commission
Mrs. R.K Dhawan vs Municipal Corporation Of Delhi on 23 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/SG/C/2008/00205/1919
                                                               Complaint No. CIC/SG/C/2008/00205

Complainant                               :        Mrs. R.K Dhawan
                                                   H/O Mrs. R.K Dhawan
                                                   Senior Citizen, 127-D, Pocket 4
                                                   Phase-1, Mayur Vihar,
                                                   New Delhi - 110091

Respondent                                :        Public Information Officer
                                                   Superintending Engineer,
                                                   Municipal Corporation of Delhi
                                                   Green Park, Shahadara South Zone,
                                                   Shahdara, New Delhi
Facts

arising from the Complaint:

Mrs. R.K Dhawan, had filed a RTI application with the PIO, MCD, Shahadara (South
Zone) on 12/09/2008 asking for certain information. Since no reply was received within the
mandated time of 30 days, she had filed a complaint under Section 18 to the Commission. The
Commission issued a notice to the PIO on 05/01/2009 asking him to supply the information and
sought an explanation for not furnishing the information within the mandated time.

The Commission has neither received a copy of the information sent to the complainant,
nor has it received any explanation from the PIO for not supplying the information to the
complainant. Therefore, the only presumption that can be derived is that the PIO has deliberately
and without any reasonable cause refused to give information as per the provisions of the RTI
Act. His failure to respond to the Commission’s notice shows that he has no reasons for the
refusal of information.

Decision:

The Complaint is allowed.

The PIO will send the complete information to the complainant before March 20, 2009.
The PIO’s action clearly amounts to denial of information without any reasons. The PIO is
therefore, asked to submit a written explanation showing cause as to why penalty should not be
imposed and disciplinary action be recommended against him under Section 20 (1) & (2) of the
RTI Act before March 25, 2009.

If the information has already been supplied to the complainant, furnish a copy of the
same to the Commission with your written submission.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
February 23, 2009
(For any case correspondence pertaining to this decision, mention the complete decision number.)