Central Information Commission Judgements

Mr.S K Verma vs Government Of Nct Of Delhi on 28 July, 2011

Central Information Commission
Mr.S K Verma vs Government Of Nct Of Delhi on 28 July, 2011
                         In the Central Information Commission 
                                                                  at
                                                         New Delhi

                                                                                             File No: CIC/SG/A/2011/001676
                                                                                                         



Date  of Hearing     :  July 28, 2011

Date of Decision     :  July 28, 2011



Parties:

           Applicant

                    Shri Sanjay Verma
                    H.No. 88, Krishankunj Colony
                    Laxmi Nagar, 
                    Delhi - 110 092.

                    Applicant was present.

           Respondent(s)

                    Public Works Department
                    (Allotment­II Branch), B Wing
                    5th floor, Delhi Sectt. I.P Estate
                    New Delhi.

                    Represented by   :  Shri K S Bhoria


                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                   In the Central Information Commission 
                                                                    at
                                                           New Delhi
                                                                                                                                 
                                                                                                File No: CIC/SG/A/2011/001676


                                                                ORDER

Background

1. The RTI Application dated  Nil  was filed by the Applicant with the PIO,  Public Works Department 

seeking information   about the number of flats type IV & V allotted to employees  location wise as also the 

number of such flats which are vacant for allotment.  He also sought the number of  applications  received  for 

allotment or in waiting for type IV & V accommodation,.  The PIO  replied on 11.2.11 pointwise while asking the 

Applicant  to deposit  additional fee.  The Applicant filed his first appeal stating that he had deposited Rs 450/­ 

but the copies have not been provided to him.  The Appellate Authority requested the Appellant   to provide 

proof of having deposited Rs 450/­.   Being   aggrieved with this reply the Applicant filed his second appeal 

before the Commission stating that he has been denied information.

Decision. 

  

2. The Respondent during the hearing stated that after depositing the additional fees that Appellant had 

not furnished them with the challan because of which the PIO was not aware of whether the payment 

had been made or not. However,  having received the receipt of the copy of the Challan  which was 

submitted along with the first  appeal  the Appellant was  requested to provide the original challan. 

He further added that  meanwhile the PIO also checked with the concerned authorities and  having 

noted that the amount   has indeed been deposited   provided the information to the Appellant   on 
21.7.11,   without   waiting  for   the  original  challan. The Appellant admitted to having received   the 

information a  couple of days before the date of hearing.

3. During   the   hearing   the   Applicant   complained     about   the   behavior   of   the   PIO     and   also   the 

harassment he had to face because of the non cooperative  attitude of the PIO when he had approached the 

PIO for the  correct information about where the additional fees had to be  deposited etc.   taking cognizance 

of the Appellant’s complaint,  the Commission u/s18(2) of the RTI Act directs the Appellate Authority to enquire 

into this matter and to share the enquiry report with the Appellant, under intimation to the Commission. It is 

also recommended that if the PIO is found guilty appropriate disciplinary action be taken against him.   The 

Appellant may be kept informed about the action taken. 

4. The Appeal is accordingly  disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Sanjay Verma
H.No. 88, Krishankunj Colony
Laxmi Nagar, 
Delhi – 110 092.

2. ThePublic Works Department
(Allotment­II Branch), B Wing
5th floor, Delhi Sectt. I.P Estate
New Delhi.

3. The Appellate Authority
(Allotment­II Branch), B Wing
5th floor, Delhi Sectt. I.P Estate
New Delhi.

4. Officer in charge, NIC.

           .

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint.  In the prayer, the Appellant/Complainant may indicate, what information has not been provided.