CENTRAL INFORMATION COMMISSION
Appeal No CIC/WB/A/2007/00640 dated 31.05.2007
Right to Information Act 2005-Section 19
Appellant: Shri Mohammad Aslam
Respondent: Municipal Corporation of Delhi (MCD)
Decision
The Commission has received an appeal from Shri Mohammad Aslam of
Bhalswa, Delhi, praying as follows:
“On giving attention to the above points, please take action
under the law against the defaulting officials responsible and
penalize them.”
Because the 1st appellate authority has not addressed the questions of
appellant, which are of direct concern to his public authority and because
appellant has pleaded no ground for making a direct complaint to us u/s 18 (1)
(e), the Commission has decided to treat this application as 1st appeal and
remand this appeal to the Additional Commissioner (Slum & JJ), Municipal
Corporation of Delhi, Town Hall, Delhi, who is directed to dispose of the
appeal of Shri Mohammad Aslam within ten working days from the date of
receipt of this decision, under intimation to Shri Pankaj Shreyaskar, Jt
Registrar, Central Information Commission.
We also find from a perusal of the record that the application was made on
23.03.’07 and a response has gone from CPIO Shri Bharat Singh Dy CAO (EW)
on 13.4.’07, i.e. within the time limit mandated by Sec 7 sub-section (1). There is
therefore no further cause of action on this account
If not satisfied with the information provided on his 1st appeal, complainant
Shri Mohammad Aslam will be free to move a 2nd appeal before us as per Sec 19
(3).
1
Announced in open chamber on 30.7.’06. Notice of this decision be given
free of cost to the parties.
(Wajahat Habibullah)
Chief Information Commissioner)
30.07.’08
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of
this Commission.
(PK Shreyaskar)
Jt. Registrar
30.07.2008
2