CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2011/000398/13723
Complaint No. CIC/SG/C/2011/000398
Complainant : Mr. Swami Vishwanath
Shakti Asharam Purana
Near Sita Apartment, Plot Number 10,
Sector 14 Rohini,
New Delhi-110085
Respondent : Public Information Officer
Superintendent Engineer- II,
Municipal Corporation of Delhi
Rohini Zone, Sector - 5,
New Delhi-110085
Facts
arising from the Complaint:
Mr. Swami Vishwanath filed a RTI application with the PIO/Superintendent Engineer, Rohini Zone,
Municipal Corporation of Delhi on 04/03/2010 asking for certain information. However on not having
received the information within the mandated time, a Complaint was filed under Section 18 of the RTI Act
with the Commission. On this basis, the Commission issued a notice to the PIO/ Superintendent Engineer,
Rohini Zone, Municipal Corporation of Delhi on 06/05/2011 with a direction to provide the information to
the Complainant and further sought an explanation for not furnishing the information within the mandated
time.
Subsequently, the Commission received a letter dated 13/06/2011 of PIO/ Superintendent Engineer,
Rohini Zone, Municipal Corporation of Delhi. It has been stated therein that the RTI Application was
received in their office on 24/03/2011, the same was forwarded to the deemed PIO/EE-M-IV for procuring
the information sought by the Complainant. Further, it has been stated that the information was provided to
the Complainant on 22/04/2011 and the same was again sent in compliance of the Commission’s direction
to the Complainant on 08/06/2011. Further, the Commission received a letter dated 11/07/2011 of the
Complainant alleging that information provided by the PIO is not satisfactory and correct. However, on
perusal of the RTI Application and the information provided the Commission notes that the information
sought is largely in the nature of seeking clarifications and not information as defined under Section 2(f) of
the RTI Act. The PIO has provided the relevant information which appears to be as per the provisions of the
RTI Act.
Decision:
The Complaint is disposed off.
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
28 July 2011
(In any correspondence on this decision, mention the complete decision number.)(SP)