Central Information Commission Judgements

Mr.Surender Kumar vs Government Of Nct Of Delhi on 1 November, 2011

Central Information Commission
Mr.Surender Kumar vs Government Of Nct Of Delhi on 1 November, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                          File No: CIC/AD/A/2011/001888




Date  of Hearing :  November 1, 2011

Date of Decision :  November 1, 2011


Parties:

           Applicant

           Shri Surender Kumar
           39, Gali Raja Kedar Nath
           Ghawri Bazar
           Delhi 110 006



           The Applicant was present during the hearing


           Respondents

           Delhi Transport Corporation
           O/o Regional Manager (R)
           Peera Garhi Depot
           New Delhi



           Represented by : Ms.Renu Popli, PIO
                                   Shri Subash Chander Sharma
                                   Shri Dharam Singh



                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                      In the Central Information Commission 
                                                       at
                                                New Delhi

                                                                                 File No: CIC/AD/A/2011/001888


                                                    ORDER

Background

1. The Applicant filed an RTI Application dt.11.4.11 with the PIO, DTC.  He stated that in the month of 

March, spare parts for buses were purchased from the Kashmere Gate spare parts market.  He gave 

the dates on which spare parts were bought and sought details of purchase including names of the 

depots which had bought the parts, amount spent and the names of the person who had bought the 

parts etc.   The PIO replied on 8.6.11 stating that on 9.5.11, the Applicant had been requested to 

deposit Rs.80/­ and collect the information but the amount has not been received in his office.  He 

once again reminded the Applicant to deposit the amount and collect the information.  The Applicant 

filed an appeal dt.31.5.11 with the Appellate Authority stating that he has received information from 

three zonal offices and that  he is satisfied with the information furnished from Dilshad Garden and 

Yamuna   Vihar   and   that   information   furnished   by   the   remaining   depots   are   incomplete   and 

unsatisfactory.     The  Appellate  Authority after hearing  the   Appellant on  12.7.11 disposed of the 

appeal vide his order dt.13.7.11 directing the PIO(East) to supply the information within a period of 

one week in respect of Seema Puri Depot and Ghazi Pur Depot.  The Applicant filed a second appeal 

dt.25.7.11 before CIC stating that he now requires the information from the PIO(Rural) which has not 

yet been provided to him.

Decision

2. During the hearing, the Respondents submitted that information has been supplied to the Appellant 

even though the Appellant had not deposited the required amount.   The Appellant too admitted to 

having received the information and expressed his satisfaction with the same.

3. In view of the above, the case is closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Surender Kumar
39, Gali Raja Kedar Nath
Ghawri Bazar
Delhi 110 006

2. The Public Information Officer
Delhi Transport Corporation
O/o Regional Manager (R)
Peera Garhi Depot
New Delhi

3. The Appellate Authority
Delhi Transport Corporation
O/o First Appellate Authority
Scindia House
New Delhi

4. Officer in charge, NIC