CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2011/000198/13831
Complaint No. CIC/SG/C/2011/000198
Relevant Facts
emerging from the Complaint:
Complainant : Mr. Sunil Kumar
H No 11/A, Shyam Gali no 1
Maoujpur.
New Delhi-110053
Respondent : Mr. Dalip Singh
PIO & AC
Municipal Corporation of Delhi,
DEMS Department,
Najafgarh Zone, Overhead Water Tank,
Najafgarh, New Delhi
RTI application filed on : 25/01/2011
PIO replied : 26/04/2011
Complaint received on : 29/04/2011
Information sought:-
1) What happened to the 1000 vacancies for Safai Karmarcharies during 2008-2009.
2) Whether the employees who have been terminated would be taken on the job?
3) Provide the photocopy report of the muster roll sheets of these three people namely Sunil,
Sandeep, Deepak who are the sons of Mr.Rajendra.
4) Will these terminated people will be taken on job when new vacancies arose.
Reply from PIO:-
1. Mr. Deepak, Mr. Sunil Kumar, Mr.Sandeep have not mentioned in which zone, ward, month and
post they have worked for.
2. As per above.
3. This is not related to this department.
4. From the bank copy it cannot be determined that the workers worked for which department and for
which post.
Ground of the Complaint:
Information was not provided by PIO.
Submissions received from the PIO:
The reply of the RTI filed by Mr. Sunil Kumar has been sent by the A.P.I.O (Sanitation Supdt. Najafgarh
Zone)
Relevant Facts emerging during Hearing:
The following were present
Complainant: Mr. Sunil Kumar;
Respondent : Mr. Hukum Chand, AO and Mr. Krishan Sarup, CSI on behalf of Mr. Dalip Singh, PIO &
AC;
The respondents have provided information on most of the queries of the Appellant. With regards
to muster rolls copies the respondent has stated that merely by giving names it would not be possible to
identify the persons. The Appellant has provided photocopies of the bank passbooks of the three persons.
The PIO will now provide the attested photocopies of the attendance muster sheets of these three persons
for the period 2009.
Decision:
The complaint is allowed.
The PIO is directed to provide the information as detailed above to the Appellant
before 16 August 2011.
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
03 August 2011
(In any correspondence on this decision, mention the complete decision number.) (SS)