Central Information Commission Judgements

Shri D.K. Sharma vs Cpwd on 24 December, 2009

Central Information Commission
Shri D.K. Sharma vs Cpwd on 24 December, 2009
     CENTRAL INFORMATION COMMISSION
  Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                      File No.CIC/LS/A/2009/000962

Appellant             :       Shri D.K. Sharma

Public Authority      :       CPWD
                              (through Shri Ram Dayal, SE & Shri K.K.
                              Saxena, AE (HQ))

Date of Hearing       :       24.12.2009

Date of Decision :            24.12.2009

FACTS

:

By his RTI application dated 31.3.2009, the appellant has
sought information on 04 paras regarding award of contracts to M/s
SMD Security Services and M/s Vigilant Security Services during the
period of 1.1.2001 to 31.10.2003. This was responded to by CPIO
vide his letter dated 8.5.2009 followed by another letter dated
23.7.2009.

2. Dissatisfied with the information provided to him, the appellant
has filed the present appeal.

3. Heard on 24.12.2009. Appellant present. The public authority
is represented by the officers named above. The appellant makes the
following submissions :

(i) that the CPIO has not provided certified copies of the
documents;

(ii) that he had sought information in a format and one of the
coloums of the format was regarding the number of Guards
employed by contractor but this information has not been
provided to him;

(iii) that the information provided is incorrect on grounds of
internal inconsistency;

(iv) that information has not been provided regarding some of the
coloums;

(v) that some of the documents provided to him are not legible;

(vi) that as correct information has not been provided it may be
deemed to be a case of denial of information, entailing penal
action against the concerned officers; &

(vii) that the names of the proprietors of the firms have not been
provided to him.

4. When queried whether the public authority was agreeable to
give inspection of the relevant files to the appellant, the respondents
have no objection to this. The appellant, however, is not keen about
the inspection and insists on para-wise information.

DECISION

5. After hearing the parties, the following decision is given :-

(i) certified copies of documents may be supplied;

(ii) names of the proprietors of the firms which executed the works
may be provided;

(iii) whether any Security Guards were employed by CPWD in
connection with the execution of the works in question, this
information may be provided to the appellant on the basis of
available records.

(iv) It may be communicated in writing to the appellant whether a
contractor can submit a tender on behalf of other contractor for
the same work on the basis of Power of Attorney.

6. The order of the Commission may be complied with in 05
weeks time.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed
under the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar

Address of parties :-

1. Shri Ram Dayal
Supdt Engineer,
Central Public Works Department (CPWD),
Nirman Bhawan, New Delhi-110001

2. Shri D.K. Sharma
272-B, Pocket-C,
Mayur Vihar, Phase-II,
Delhi-110091