Central Information Commission Judgements

Mr. Jawahar Singh vs O/O The Delhi Chhavani Parishad on 12 August, 2009

Central Information Commission
Mr. Jawahar Singh vs O/O The Delhi Chhavani Parishad on 12 August, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2009/001550/4428
                                                           Appeal No. CIC/SG/A/2009/001550
Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Jawahar Singh
                                            Jhuggi Jhopadi Ekta Manch
                                            C-125, Bindapur, Pocket-4,
                                            New Delhi-110059.

Respondent                           :      Ms. Valsa Mathew

Central Public Information Officer
O/o the Delhi Chhavani Parishad
Delhi Cantt. -110010. Delhi

RTI application filed on : 01/04/2009
PIO replied : 29/04/2009
First appeal filed on : 11/05/2009
First Appellate Authority order : Not Mentioned
Second Appeal received on : 22/06/2008

S.No. Information Sought PIO’s Reply

1. Give the information whether a No such person has been issued any
person by name of Subodh was license.
having any license to store water
and cold drink at Dhaula Kuan.

2. Give the details of roadside water Only 12 stalls had been issued license for
vendor having valid license. Give selling water in year 2008-09.
the details of the source from
where they fetch water.

3. Does the roadside eateries No one had been given any license for
maintain the quality hygiene and selling foods on stalls in Chhawani region.
do they have valid license?

4. Give the details of people working Following water cooling plants had been
on all those roadside stalls in issued license for selling water:
Dhaula Kuan area and owner’s i) M/s Sanagam Refrigeration
name as well. Shop No. 3, Sec-9, R. K. Puram,
New Delhi-1.

a) Mr. Vipin, b) Mr. Mohinder, c) Mr.
Manoj, d) Maheshwwari.

ii) M/s Darbar Water Cooling
Palnt, 5/63, Netaji Nagar, New
Delhi.

1) Mr. Ajit, 2) Mr. Rajan, 3)
Mr. Pankaj, 4) Mr. Jaspal

iii) M/s Durga Water Cooling Palnt,
R-34, Inderpuri, New Delhi.

1) Ramnaresh 2) Mr. Allauding, 3) Mr.
Hero, 4) Majid.

5. Give the details of owner of those Information was not available in this office.

roadside stalls.

6. How many shopkeepers of this 5 stalls has been distributed in Dhaula
area have hawker’s license? Kuan region by Delhi Cantt. Council
office.

7. Give the details of authority and Did not pertain to this office.

department responsible for
cleaning and garbage disposal.

8. Give the details of authority and
department who is responsible to
construct toilets in Dhaula Kuan
area.

9. Why Delhi Cann. Baord is
promoting throwing garbage and
littering in open space.

Ground of First Appeal:

Unsatisfactory response received from the PIO.

First Appellate Authority ordered:
Not Mentioned.

Ground of the Second Appeal:

Unsatisfactory response received from the PIO.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Jawahar Singh
Respondent : Ms. Valsa Mathew, PIO
The PIO has given information but the Appellant contends that some of the informations are not
in accordance with the actual reality on the ground. The Respondent and the Appellant have
agreed to do a joint inspection on 19/08/2009 at 11.00am. The will record the findings and
signed the minutes and both will keep the copies.

Decision:

The Appeal is allowed.

A joint inspection of the site will be done on 19/08/2009 at 11.00am and findings will be
recorded by both the parties.

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
12 August 2009

(In any correspondence on this decision, mention the complete decision number.)
(GJ)