Central Information Commission Judgements

Mr.Sudhir Singh Rana vs Government Of Nct Of Delhi on 17 September, 2010

Central Information Commission
Mr.Sudhir Singh Rana vs Government Of Nct Of Delhi on 17 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/2010/002106/9401
                                                                     Appeal No. CIC/SG/A/2010/002106
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Sudhir Singh Rana
                                           President,
                                           Yuva Chetna Samaj Sudhar Sangthan
                                           Khera Kalan, Delhi 110082

Respondent                          :      Mr. Ashish Mohan
                                           The then PIO & SDM Narela
                                           Govt. of NCT of Delhi
                                           B.D.O. Office Complex, Alipur
                                           Narela, Delhi - 110036

RTI application filed on              :       05/04/2010
PIO replied                           :       not replied
First appeal filed on                 :       11/05/2010
First Appellate Authority order       :       28/06/2010
Second Appeal received on             :       22/07/2010
Information Sought:-

1. Action taken on the complaint of residents of Viillage Khera Kalan, Delhi sent by speed Post on
09/03/2010 against the erring villagers who have constructed ramps and submersible pumps in the
streets in village Khera Kalan (copy enclose).

2. The information sought for pertains to the period 2009-10.

Reply of the Public Information Officer (PIO):-

No reply received from PIO.

Grounds for the First Appeal:

No reply received from PIO.

Order of the First Appellate Authority (FAA):

“Since PIO has not provided information within the stipulated time, he is warned to be careful in
future. PIO/SDM(NL) is given one more opportunity and is accordingly directed to furnish the information
to the appellant within 15 days under intimation to this office.”

Grounds for the Second Appeal:

No information provided by PIO after the order of FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Sudhir Singh Rana;

Respondent: Mr. Ashish Mohan, the then PIO & SDM Narela;

The PIO states that the RTI application was transferred on 22/04/2010 to Dy. Commissioner, MCD
Narela Zone. The appellant also admits that the complaint had been made to MCD and only a copy had been
sent to SDM Narela. The appellant also admits that he has received information from MCD on this.

Page 1 of 2

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 September 2010
(In any correspondence on this decision, mention the complete decision number.)(KJ)

Page 2 of 2