CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/001875/4878
Appeal No. CIC/SG/A/2009/001875
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Yashpal Rawat
233, Pratap Vihar Part - II,
Kiradi, Delhi - 110086.
Respondent : Mr. Lalit Mohan
Public Information Officer
Delhi Jal Board
O/o the Chief Engineer (West)
Karol Bagh, New Delhi - 110005.
RTI application filed on : 15/06/2009
PIO replied : 26/06/2009
First appeal filed on : 06/07/2009
First Appellate Authority order : 20/07/2009
Second Appeal received on : 31/07/2009
Sl. Information Sought Reply of the PIO
1. Details of work of Mr. Sanjay Ram, Mr. Sanjay Singh was being paid for the
JE for which he was being paid by work. He did not do any kind of politics.
DJB.
2. Details of working hour of the above Mr. Sanjay Singh was working on Karala
said employee on Karala Water water tank according to the
Tank and details of amount paid to responsibilities. His monthly salary was
him as salary. Rs.23877/-.
3. Details of action taken on the The Appellant could draw water from
complaints which the Appellant had near Pole No. 3 in Gali no. 3 of Pratap
given to the said employee. Vihar Part – II as the water tanker goes to
that site.
First Appeal:
Unsatisfactory reply received form the PIO.
Order of the FAA:
The FAA in its order observed that the dispute was regarding location where the tankers deliver
water in the area which was 50-60 feet away from the house of the Appellant. The FAA further
stated that water was already being delivered at a point near the Appellant’s house so no further
action was necessary. The FAA clarified that logistically it was not possible to deliver water at
the doorstep of each house.
Ground of the Second Appeal:
Unsatisfactory reply received form the PIO and the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Yashpal Rawat
Respondent : Mr. Lalit Mohan, PIO
The main issue is that the Delhi Jal Board is sending tankers in some places next to the Houses
of the particular people who are then appropriating the right to take water themselves. The PIO
acknowledges this and states that they are now ensuring that all the tanker will deliver water at
electric poles or Temples, Mosques, Community centers etc. The PIO has assured the Appellant
that by 15 October 2009 all the water takers will be delivered at such places.
Decision:
The Appeal is disposed.
The information has been provided.
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
22 September 2009
(In any correspondence on this decision, mention the complete decision number.)
(GJ)