Central Information Commission Judgements

Mr.Vinod Kumar vs Delhi Jal Board, Gnctd on 17 January, 2011

Central Information Commission
Mr.Vinod Kumar vs Delhi Jal Board, Gnctd on 17 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/002894/10992
                                                                     Appeal No. CIC/SG/A/2010/002894

Relevant Facts

emerging from the Appeal

Appellant : Mr. Vinod Kumar s/o Mr. (Lt.) Ram Avatar,
H.No. 32, Pana Udyan, Narela, Delhi- 40.

Respondent : Mr. O. D. Maniwal
Public Information Officer &
Superintending Engineer (North West),
Delhi Jal Board, Varunalaya, Ph-II,
Karol Bagh, New Delhi- 110005.

RTI application filed on             :      14/07/2010
PIO replied                          :      11/08/2010
First appeal filed on                :      16/08/2010
First Appellate Authority order      :      26/08/2010
Second Appeal received on            :      11/10/2010

S. No.   Information Sought                             Reply of the PIO
A.       Furnish information w.r.t. complaint diarized
         as 283/29-6-2010:
             I) Attested copy of action taken report       I) Requisite action has been taken on this
                    on this file.                                  complaint. Reply enclosed.
             II) Specify action taken against officials    II) No proceeding has been initiated against
                    of Narela, DJB.                        any official.

III) Specify action being taken to provide III) Availability of water depends on the
clean water and the time that availability of electricity in the area.
would be taken to accomplish this.

B. Furnish detailed list of officials of Narela, List mentioned.

DJB.

C. Furnish complete details of Vigilance This information is available on the website of the
Department of DJB including details of the Department.
concerned officials.

D. Furnish attested copy of this RTI Application. Copy enclosed.
E. Specify in detail if a resident of the ‘Laal No. This is not permitted. SDM (Narela) had been
Dora’ area can prepare a map himself; specify asked for a copy but the same has not been made
the Rules and regulations in this regard as put available to the DJB yet.
up by DJB.

First Appeal:

Unsatisfactory information furnished by the PIO.

Order of the FAA:

“Requested information has been substantially supplied to the Appellant. No further action is required.”
Ground of the Second Appeal:

The Appellant is aggrieved with the order of the FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent;

Respondent: Mr. O. D. Maniwal, Public Information Officer & Superintending Engineer (North West);

The Respondent shows that he has provided all the information within time to the Appellant. The
Appellant in his second appeal has not mentioned any specific reason why he is dissatisfied with the
information provided and with the First Appellate Authority’s order.

Decision:

The Appeal is dismissed.

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
17 January 2011
(In any correspondence on this decision, mention the complete decision number.) (SC)