Central Information Commission Judgements

Mr. Ranjeet Singh vs Mcd, Gnct Delhi on 7 September, 2010

Central Information Commission
Mr. Ranjeet Singh vs Mcd, Gnct Delhi on 7 September, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/002066/9256
                                                                    Appeal No. CIC/SG/A/2010/002066

Relevant Facts

emerging from the Appeal

Appellant : Mr. Ranjeet Singh
S/o Shri. Shish Ram
D- 42, Gali No.- 04, Sanjay Maholla
Bhajanpura, Delhi- 110053

Respondent : Dr. Y. Kumar
Public Information Officer &
Veterinary Officer(HQ)
Municipal Corporation of Delhi
Veterinary Services Department
Room No. 14, Old Barracks Near Meva Hotel,
Town Hall, Delhi- 110006

RTI application filed on : 23/04/2010
PIO replied : 19/05/2010
First appeal filed on : 07/6/2010
First Appellate Authority order : Not enclosed
Second Appeal received on : 19/07/2010

Sl. Information Sought Reply of the PIO

1. Daily progress made on the application. Reply to the (non RTI) application addressed
to Commissioner and received in this office
was speed posted to the Appellant vide D. No.
04/VO(HQ)2010 dated 08/04/2010.

2. List of names and designation of the officials with The reply to the 8 letters was already provided
whom such RTI application lied and also mention the within 2 weeks almost.
specific dates of the same and what action was taken
by each of these officials.

3. To give proof of receipt and dispatch of the RTI Photocopy of a letter showing movement of
application while in the custody of the above the same is annexed further.
officials.

4. According to office rules or citizens charter, what is Copy of the citizens charter is unavailable. A
the period within which such application should be reply was given within 8 days of reception of
disposed off, and enclose a copy of the same. the application.

5. Having sent a late reply these officials have failed to Does not come under the RTI Act, 2005.

adhere to the rules and therefore will they be held
guilty of misconduct under these rules? Provide a
copy of these rules which are violated.

6. As a lot of inconvenience was caused and therefore Does not come under the RTI Act, 2005.

mental stress, will the officials be guilty of causing
mental harassment to the public?

Page 1 of 2

7. What action will be taken against the above officials Does not come under the RTI Act, 2005.

for causing mental agony to the public and what will
be the stipulated time for the same.

Grounds for the First Appeal:

Correct and specific information was not provided by the PIO.

Order of the First Appellate Authority (FAA):
Not enclosed.

Grounds for the Second Appeal:

Delay in addressing the first appeal and information sought was denied on invalid grounds.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Ranjeet Singh;

Respondent: Dr. Y. Kumar, Public Information Officer & Veterinary Officer(HQ);

The appellant admits that the information has been provided to him. The appellant had filed the
RTI application because his application for the allotment of dairy plot has been rejected though he believe
that he was eligible to such a plot. The PIO states that the application for allotment of dairy plot has been
rejected since the SDM has given a report that the dairy of the applicant was located in rural area.
Subsequently the PIO states that MCD realized that some other dairies in the same area had been certified
by SDM (Shahdara) Mr. D. Balaiah in urban area. Hence they sought clarification from him and the
present SDM(Shahdara) has certified that the dairy of the applicant false in the urban area vide letter no.
F.no.SDM/S.PUR/2009-1071395 dated 04 August 2010. Hence the PIO has initiated the process to allot a
dairy plot to the appellant.

Decision:

The Appeal is disposed.

The Commission recommends to the Divisional Commissioner, 5, Shyam Nath
Marg, Delhi to inquire into how Mr. D. Balaiah, SDM(Shahdara) had stated that the
applicant’s dairy was in the rural area. The Divisional Commissioner is directed to send
the action taken details on this to the Commission before 30 October 2010.
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 September 2010
(In any correspondence on this decision, mention the complete decision number.)(JA)

CC:

To,         Divisional Commissioner
            (Revenue)
            5, Shyam Nath Marg,
            Delhi

                                                                                                              Page 2 of 2