CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002863/6313
Appeal No. CIC/SG/A/2009/002863
Relevant Facts
emerging from the Appeal:
Appellant : Smt Saroj
W/o Sh Bachhan Singh,
RZ-20 B/1C, Gali No. 4,
Main Sagar Pur, New Delhi - 110046.
Respondent : Mr. U.B.Tripathi
Public Information Officer (Vigilance) & Director
Municipal Corporation of Delhi
Vigilance Department,
16, Rajpur Road, Civil Lines, Delhi 110054
RTI application filed on : 12/06/2009
PIO replied : 30/06/2009
First appeal filed on : 06/08/2009
First Appellate Authority order : 01/10/2009 & 09/10/2009
Second Appeal received on : 09/11/2009
Date of Notice of Hearing : 07/12/2009
Hearing Held on : 07/01/2010
S. No Information Sought Reply of the PIO
1. Details as to action taken regarding letter No. DO- Letter dated 10/09/2009 had
NO 5066/Add. P.S. to MOS (H.J) 2008 dated been sent to the West Zone vide
10/09/2009 sent by Sh Ajay Bhati. letter no. GM/866/PSC dated
16/09/2009.
2. Details as to action taken regarding letter No. DO- Letter dated 21/11/2009 was sent
NO 5647/Add. P.S. to MOS (H.J) 2008 dated to DEMS vide letter no.
21/11/2009 re-sent by Sh Ajay Bhati. GM/1064/PSC dated
26/11/2008.
3. Report on action taken regarding letter no. Not received by the department.
CH/SC/ST/VIP/105/08 dated 05/03/2008 regarding
Ratilal K Verma Committee for welfare of SC/ST.
4. Copies of detailed reports regarding action taken in Letter dated 23/09/2008 was sent
respect of: to DEMS via letter no.
• Letter from Sh R.K. Das, Section Officer, Prime 2122/UPC dated 26/09/2008.
Ministers Office bearing no. 01/03/2008 – PMP – The other letters, forming part
I/1683240 dated 23/09/2008. of the RTI letter were not
• Letter of Sh Mehtab Singh, Under Secretary, Vice received.
President’s Secretariat bearing no. VPS-
01/01/2008 dated 12/08/2008.
Page no. 1 of 3
• Letters of Sh S.P.Singh, Joint Secretary Service
dated 05/07/2007 and 27/04/2007
5. Action Taken Report regarding the following sent by The PIO provided the
Sh Varun Kumar sent to the Additional information in a tabular form
Commissioner’s Headquarters: having columns for the letter
• Letter bearing no. PGC/2007/96375/29-05-2007. no./date, letter no./date of PGC
• Letter bearing no. PGC/2007/94326 dated Cell ,and the concerned
26/04/2007. department to which the letter
• Letter bearing no. PGC/2007/94518 dated was sent.
30/04/2007.
• Letter bearing no. PGC/2007/88766 dated
15/01/2007.
• Letter bearing no. PGC/2006/87409 dated
27/10/2006.
• Letter bearing no. PGC/2006/83238 dated
04/10/2006.
• Letter bearing no. PGC/2006/86398 dated
27/11/2006.
• Letter bearing no. PGC/2007/86396 dated
27/11/2006.
6. Detailed report of action taken regarding applications The RTI was transferred to the
dated 03/10/2008 and 02/02/2009 sent to the Director, Vigilance Department
Director, Vigilance Department, 16 Rajpur Road. via letter no. 299/ADC
Headquarter/2009 dated
25/06/2009.
First Appeal:
Unsatisfactory reply given by the PIO.
Order of the FAA:
(Order dated 01/10/2009)
The FAA observed that the PIO of the Vigilance Department had already sent part of the reply
on 15/07/2009 and that a comprehensive reply had been sent on 31/08/2009 and thus accordingly
disposed off the appeal.
(Order dated 09/10/2009)
The FAA observed that the PIO had intimated to the Appellant that the file was under intimation
to higher authorities. However as the file had been received back, the FAA directed the PIO to
provide the relevant information within 15 days.
Reply received from the PIO (Vig.) after the FAA’s order:
No action has been taken on the letters of the Appellant as it is not possible to take any action on
these letters.
Ground of the Second Appeal:
That the Appellant has still not been supplied with the proper information.
Page no. 2 of 3
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Mr. A.K.Verma, ALO on behalf of Mr. U.B.Tripathi, PIO(Vigilance) & Director
The Respondent shows that the information has been provided to the Appellant. After the
order of the FAA he has also provided information as directed by the FAA to the appellant on
21/10/2009.
Decision:
The Appeal is dismissed.
The available information has been provided to the Appellant
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
07 January 2010
(In any correspondence on this decision, mention the complete decision number.)(PS)
Page no. 3 of 3