Central Information Commission Judgements

Ms. Amarjeet Kaur vs Municipal Corporation Of Delhi on 30 October, 2009

Central Information Commission
Ms. Amarjeet Kaur vs Municipal Corporation Of Delhi on 30 October, 2009
                   CENTRAL INFORMATION COMMISSION
                       Club Building (Near Post Office)
                     Old JNU Campus, New Delhi - 110067
                            Tel: +91-11-26161796

                                                      Decision No. CIC/SG/C/2009/001259/5303
                                                        Complaint No. CIC/SG/C/2009/001259

Complainant                                 :        Ms. Amarjeet Kaur
                                                      R/o C-17, Mansarover Garden,
                                                      New Delhi-110015

Respondent                                   :        Public Information Officer
                                                      Municipal Corporation of Delhi
                                                      O/o the Chief Town Planner,
                                                      Nigam Bhawan, Kashmiri Gate, Delhi

Facts

arising from the Complaint:

Ms. Amarjeet Kaur had filed a RTI application with the PIO -MCD, O/o the
Chief Town Planner, Nigam Bhawan, Kashmiri, Delhi on 19/07/2009 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 on 31/08/2009.

The Commission issued a notice to the PIO on 03/09/2009 asking him to supply
the information by 28/09/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission vide a
letter dated 23/09/2009 that the reply of the RTI Application dated 19/07/2009 has been
sent to the Complainant on 31/08/2009.

Decision:

The Complaint is disposed off.

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 October 2009
(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)