CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000784/12647
Appeal No. CIC/SG/A/2011/000784
Relevant Facts
emerging from the Appeal
Appellant : Mr. Niranjan Lal,
1/11506, Rani Jhansi Road,
Subhash Park Extension,
Naveen Shahdra, Delhi- 32
Respondent (1) : Mr. V. K. Gupta
Public Information officer & SE
Delhi Jal Board (Govt. Of NCT of Delhi)
O/o the Superintending Engineer
Varunalaya Phase-I, Karol Bagh,
New Delhi
(2) Mr. Y. K. Sharma
PIO & SE(North East)
Delhi Jal Board (Govt. Of NCT of Delhi)
O/o the Superintendign Engineer
2142 Janta Flats, GTB Enclave,
Nand Nagri, New Delhi
RTI application filed on : 13/09/2010
PIO replied : 04/10/2010
First appeal filed on : 24/10/2010
First Appellate Authority order : 15/11/2010
Second Appeal received on : 07/03/2011
S.No Information sought Reply of the PIO
1. Why the sewer line 1. The office awarded the work of “p/l internal sewer line in Naveen
has not been laid in Shahdra Group of Colonies(shubhash Park Extension, East Subhash Park
Subhash Park Exyension, West Shubhash Park, Panchsheel Garden extension, West
extension Gali No. Gorakh park and Krishnapuri) on dated 24/10/2001 and same was
7,8,9,10 and 11? completed on 26/12/2003. The sewer was provided as per MCD town
planner drawing. The drawing does not have street numbers. Hence,
information regarding gali no. 7,8,9 and 10 of subhash park extension not
available.
2. S.E(N.E) replied that this information is related to SE(DR) proj. East &
NE.
3. after FAA order MCD Town planning Department on 07/12/10 that a
copy of regularization plan of Subhash Park Extn. Can be purchased from
office on payment of Rs. 50/-.
2. When will sewer 1.Information not available.
connection be laid 2. S.E(N.E) replied that after laying sewer line and its notification, sewer
in aforesaid gali? connection would be provided.
Grounds of the First Appeal:
Information provided is baseless and misleading.
Order of the FAA:
EE (C) Dr-IX will have a joint inspection with the appellant and mark the street numbers on the plan
within 15 days.
Ground of the Second Appeal:
Information provided is incorrect and misleading.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Niranjan Lal;
Respondent: Mr. V. K. Gupta, Public Information officer & SE ; Mr. Y. K. Sharma, PIO & SE(NE);
The Appellant and the respondents have done a joint inspection of the area and the respondent
states that there is no provision for any sewer line being made in Gali nos. 7, 8, 9, 10 & 11 as per the
plans at this moment. The respondent also states that there is no proposal for providing any sewer lines
in these areas as of now. The Appellant would probably have to take up this matter at an appropriate
forum.
Decision:
The Appeal is disposed.
The information available 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
01 June 2011
(In any correspondence on this decision, mention the complete decision number.) (JK)