Central Information Commission Judgements

Smt. Darshana Devi Aggrawal vs Municipal Corporation Of Delhi on 1 January, 2009

Central Information Commission
Smt. Darshana Devi Aggrawal vs Municipal Corporation Of Delhi on 1 January, 2009
CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91 11 26161796

                                                Decision No. CIC /WB/A/2008/00819/SG/0829
                                                Appeal No. CIC/WB/A/2008/00819/

Relevant Facts

emerging from the Appeal

Appellant : Smt. Darshana Devi Aggrawal,
M-52B, Sham Nagar,
New Delhi – 110018.

Respondent 1 : Dy. Commissioner & PIO,
Municipal Corporation of Delhi,
Assessment & Collection Dept.,
West Zone, Ashok Nagar,
New Delhi-110018.


RTI application filed on                 :       25/02/2008
PIO replied                              :       12/03/2008
First appeal filed on                    :       20/03/2008
First Appellate Authority order          :       Not Mentioned.
Second Appeal filed on                   :       02/05/2008

Information Sought:

The Appellant had filed an application regarding the matter related to get the duplicate copy of House
Tax receipt of Rs. 427/- for the year 2006-07 in r/o Property No. J-52/1, Vishnu Garden, New Delhi.

The PIO’s Reply:

“It is informed that duplicate copy of the receipt by which the Appellant states to have deposited
property tax for the year 2006-07 in respect of Property No. J-52/1, Vishnu Garden, New Delhi cannot
be provided in the absence of receipt number and date, as the Dept. is unable to trace the same without
the receipt number.”

The First Appellate Authority Ordered:

Not Mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr.Sunil Taheem deemed PIO
The appellant wants a duplicate receipt for his payment.
The respondent states that the MCD is changing from manual accounting to computerized
accounting since 2004. In the process the accounts are not uptodate and that a battery of
people is trying to post the accounts of the last few years.
If this is indeed the case it is not possible to understand how the accounts of the Corporation
have been made during these periods or its accounts presented to the Corporation. The
Commission directs that the Chief Accountant will give an explanation about this to the
Commission before 15 January 2009.

Decision:

Appeal is disposed.

The Chief Accountant will give an explanation of how the accounts of the Municipal
Corporation of Delhi are being maintained or giving a true reflection of the accounts if
the postings have not been updated during the last four years.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties

Shailesh Gandhi
Information Commissioner
1 January 2009

(Any correspondence on this decision, mention the complete decision number.)