Central Information Commission Judgements

Mr. J. D. Kataria vs Municipal Corporation Of Delhi on 18 November, 2009

Central Information Commission
Mr. J. D. Kataria vs Municipal Corporation Of Delhi on 18 November, 2009
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796
                                                    Decision No. CIC/SG/A/2009/002496+002440/5581
                                                           Appeal No. CIC/SG/A/2009/002496+002440

Relevant Facts

emerging from the Appeal:

Appellant                                :      Mr. J. D. Kataria,
                                                9398, Tokri Walan, Azad Market,
                                                Delhi-110006

Respondent                               :      Public Information Officer
                                                Municipal Corporation of Delhi,
                                                O/o The Superintending Engineer,
                                                Sadar Pahar Ganj, Zone 1, Idgah Road,
                                                Delhi.

RTI application filed on                 :      06/07/2009
PIO replied                              :      03/08/2009
First appeal filed on                    :      11/08/2009
First Appellate Authority order          :      4/09/2009
Second Appeal received on                :      01/10/2009
Date of Notice of Hearing                :      14/10/2009
Hearing Held on                          :      18/11/2009

 S. No                            Information Sought                            Reply of the PIO
1.          Whether there has been a recent order by the Commissioner     This comes under the purview
            to dismiss employees of the ASP zone house department.        of Housing Department.
            Copy of the order as well.
2.          Whether there has been a recent order by the Commissioner     This comes under the purview
            to dismiss employees of dangerous housing department. Copy    of Housing Department.
            of the order as well.
3.          Copy of the order of ASE Mr CB Singh on the basis of which    This comes under the purview
            the employees of the two department were dismissed.           of Housing Department.

4. The total number of employees (name and designation) in the There are a total of 4
ASP zone ASE office. employees:

a) Kishan Lal (Short hand
typist).

b) Martin Joseph (Peon).

c) Ashok Kumar (diary
Dispatcher)

d) Manveer Singh (Outdoor).

5. Whether the new employees are from the ASE office or not a) Kishan Lal (Short hand
and also the name and designation of employees who did not typist)
belong to ASE office. b) Martin Joseph (Peon).

6. The time duration of the employees in ASE office. 5-6 years.

7. The reasons for non-transfer of employees who have served This is a legal matter.

in the same office and zone for more than 3-4 years.

8. A complete report for the non-transfer of officials including There is no interference.

specifying if there has been any political interference and
payment of bribes.

9. Whether there has been any nexus between tax employees, No nexus.

builders and contractors.

10. The name and designation of employees (including JE’s) who This comes under the purview
are part of the team to inspect dangerous structures. of Housing Department.

11. The name and designation of new employees employed. This comes under the purview

b) The contingency plan to handle any crisis that might of Housing Department.
emerge on account of heavy rains.

12. The duty hours of the above mentioned employees. 9.00 am to 5.30 pm is the
working hours.

13. The number of Hindi typewriters and computers in the One computer and one
department and the total no of employees employed for operator.
manning them.

14. Whether the answers to questions are given in Hindi or not. Reply to Queries is by default
given in English unless
specified to be given in Hindi.

First Appeal:

Unsatisfactory information provided by the PIO.

Order of the FAA:

The FAA directed the PIO to provide information (with reference to Mr Martin) to the Appellant within
10 working days.

Ground of the Second Appeal:

The Appellant claimed that no proper hearing was conducted by the FAA, further, the order was
unsatisfactory as the Appellant is of the belief that the PIO’s reply was a distortion of facts.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Absent;

The Appellant has been given information on queries 10 & 11 after the order of the FAA on
17/09/2009. However no reply appears has been given on queries 1,2 & 3.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information on queries 1,2 & 3 to the Appellant before 05
December 2009.

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
18 November 2009

(In any correspondence on this decision, mention the complete decision number.)(RR)