CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001587/8651
Appeal No. CIC/SG/A/2010/001587
Relevant Facts
emerging from the Appeal
Appellant : Mr. Vijay Singh Kamboj,
5807- B, Sector – 38,
West Chandigarh, U.T.
Respondent : Public Information Officer
Delhi Jal Board
Government of NCT of Delhi
Room No. 315 B,
Office on the Secretary: RTI Cell,
Varunalaya Ph:II, Karol Bagh,
New Delhi 110005.
RTI application filed on : 16/03/2010 PIO replied : 08/04/2010 First appeal filed on : 19/04/2010 First Appellate Authority order : 12/05/2010 Second Appeal received on : 11/06/2010 Date of Notice of Hearing : 22/06/2010 Hearing Held on : 22/07/2010 Information Sought
The Appellant sought information regarding –
• The action taken on various letters posted by the Appellant, to the chairperson and the officers,
and the latest status of the same.
Reply of the Public Information Officer (PIO)
The information required was enclosed with the PIO’s reply.
Grounds for the First Appeal:
Unsatisfactory Information provided by the PIO.
Order of the First Appellate Authority (FAA):
The FAA directed the PIO to furnish complete information within a fortnight.
Grounds for the Second Appeal:
Unsatisfactory Information provided by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Vijay Singh Kamboj
Respondent: i) Md. Razi Alam Khan (Deemed PIO) on behalf of Dr. Bipin Behari.
ii) Mr. Shekhar Kumar (AO/RTI)
The Appellant has been given information about the movement of his representation in DJB. The
Appellant states that effectively no action has been taken on his representation. Right to information
can only obtain information of whether any action was taken or not and even if a representation has
been sent through a chain of officers with there comments this has to be provided to the Appellant. The
Appellant is unhappy with this since he believes that cognizance should have been taken of his
representation and his suggestion incorporated. This is not the domain of RTI.
Decision:
The Appeal is disposed.
This decision is announced in open chamber.
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
22 July 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)