Central Information Commission Judgements

Shri.Pratap Singh Gandas vs Mcd, Gnct Delhi on 29 August, 2011

Central Information Commission
Shri.Pratap Singh Gandas vs Mcd, Gnct Delhi on 29 August, 2011
                                CENTRAL INFORMATION COMMISSION
                                  Club Building (Near Post Office)
                                Old JNU Campus, New Delhi - 110067
                                       Tel: +91-11-26161796

                                                                       Decision No. CIC/SG/C/2011/000725/14345
                                                                           Complaint No. CIC/SG/C/2011/000725

Complainant                                   :        Mr. Pratap Singh Gandas
                                                       33A/9, Kishangarh,
                                                       Vasant Kunj, New Delhi-110070

Respondent                                    :         PIO & Superintending Engineer-II
                                                        Municipal Corporation of Delhi,
                                                        Green Park, South Zone,
                                                        New Delhi - 110016

Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO, O/o the Dy. Commissioner, MCD,
South Zone, Green Park, Delhi on 01/06/2011 asking for certain information. On not having received
any information within the mandated time the Complainant filed a Complaint under Section 18 of the
RTI Act before the Commission. On this basis, the Commission issued a notice to the said PIO on
13/07/2011 with a direction to provide the information to the Complainant and further sought an
explanation for not furnishing the information within the mandated time.

The Commission is in receipt of the submissions of the Respondent vide letter dated
26/07/2011 wherein it has been stated that the RTI application was assigned to the EE (B)-II/SZ APIO
who is the custodian of the information sought. It has been further stated that the reply was received
from the EE (B)-II/SZ on 20/06/2011 and the same was sent to the Complainant on 21/06/2011.

On perusal of the records before the Commission it is noted that in response to query number 1
of the RTI application the Respondent has replied that “no such separate list is being maintained in
this regard”.

Decision:

The Complaint is allowed.

In view of the aforesaid the Respondent PIO is hereby directed to facilitate an inspection by the
Complainant of the relevant records with respect to query number 1 of the RTI application dated
01/06/2011 by the Complainant before 15th September 2011 and provide attested photocopies of the
documents identified by the Complainant free of cost up to 200 pages. The Complainant may inspect
the requisite records before 15th September 2011.

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.

Shailesh Gandhi
Information Commissioner
29th August 2011
(In any correspondence on this decision, mention the complete decision number.)(RJ)