Central Information Commission Judgements

Mr.O P Kheraliya vs Mcd, Gnct Delhi on 18 May, 2011

Central Information Commission
Mr.O P Kheraliya vs Mcd, Gnct Delhi on 18 May, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2010/002899/12430
                                                                      Appeal No. CIC/SG/A/2010/002899
Relevant Facts

emerging from the Appeal

Appellant : Mr. O. P. Kheraliya
IX/4607, Gali No. 1, Ajit Nagar,
Gandhi Nagar, Delhi – 110031.

Respondent                            :       Mr. N. K. Gupta
                                              Public Information Officer &
                                              Assistant Commissioner
                                              Municipal Corporation of Delhi,
                                              Narela Zone Primary Health Center,
                                              Near Alipur Village Narela Delhi

RTI application filed on              :       01/06/2010
PIO replied                           :       12/07/2010, 05/07/2010, 09/06/2010 etc.
First appeal filed on                 :       22/07/2010
First Appellate Authority order       :       Not ordered
Second Appeal received on             :       12/10/2010

Information Sought:

The Appellant had sought various information on 12 points regarding sanitation, appointment of teachers,
minimum wage of sanitation employees, awarding of tenders, supply of potable water, details of estates of
sanitation officers and state wise details of reservation of SC.

Reply of the PIO:

Replies from MCD HQ, City Zone, Najafgarh Zone, Narela Zone and other zone had been sent to the
Appellant.

First Appeal:

Incomplete and unsatisfactory information provided by the PIOs.

Order of the FAA:

Not ordered.

Ground of the Second Appeal:

Non receipt of complete information by the PIO and no action taken by the FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Mukesh Kumar Mehra representing Mr. O. P. Kheraliya;
Respondent : Mr. Radhey Shyam, Sanitary Inspector; Mr. I. D. Kaushik, Chief Sanitary Inspector
(Narela Zone) on behalf of Mr. N. K. Gupta, PIO & AC;
The Appellant states that it would serve their purpose if an inspection of the relevant records
relating to sanitary works is facilitated to him. The Appellant would like to inspect the relevant records on
16 June 2011 at the Office of the PIO.

The PIO is directed to facilitate an inspection of the relevant records by the Appellant on 16 June 2011
from 10.30AM onwards at the office of the PIO. In case there are any records or file which the appellant
believes should exist, which are not shown to him, he will give this in writing to the PIO at the time of
inspection and the PIO will either give the files/records or give it in writing that such files/records do not
exist.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the relevant records by the
Appellant on 16 June 2011 from 10.30AM onwards. The PIO will give attested
photocopies of records which the Appellant wants free of cost upto 100 pages.
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
18 May 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)