Central Information Commission Judgements

Mr.Shish Pal vs Delhi Jal Board, Gnctd on 25 July, 2011

Central Information Commission
Mr.Shish Pal vs Delhi Jal Board, Gnctd on 25 July, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2011/001517/13636
                                                                  Appeal No. CIC/SG/A/2011/001517
Relevant facts emerging from the Appeal:

Appellant                            :       Mr .Shish Pal
                                             House Number: E-30,
                                             Vijay Vihar Phaes-I, Near Sector-V,
                                             Rohini, New Delhi-85

Respondent                           :       Mr. Harish Chander
                                             PIO & E.O to CE(Dr) Project-I
                                             Delhi Jal Board, GNCTD
                                             Varunalaya, Phase-II, Jhandewalan,
                                             Karol Bagh, New Delhi-110005

RTI application filed on             :       18/03/2011
PIO replied on                       :       18/05/2011
First Appeal filed on                :       26/04/2011
First Appellate Authority order on   :       18/05/2011
Second Appeal received on            :       07/06/2011

Information Sought:
   1. Whether the two firms M/s Sant Ram and M/s Vikas Chaudhary Const. Co. have declared the
      status of employees working in DJB, who are relatives of these firms?
   2. What is the Provision as per Delhi Jal Board practice and rules to punish the agency which
      have submitted false documents to get enlistment and participated in the tendering as a
      prospective bidder?

Reply of PIO
The E.O to CE (Dr) P-I responded only after the direction of the FAA's order stating that copies of the
sought documents are provided. Further, the Appellant was asked to look

Grounds for the First Appeal:
No reply by the PIO.

Order of the First Appellate Authority (FAA):
Directed the EO to CE (Dr)P-I to provide the information as sought by the Appellant free of cost.

Ground of the Second Appeal:
No initial response from the PIO. Further, unsatisfactory information received after the FAA's order.
The Appellant has stated that the DJB website which he has been asked to look up for information is
not accessible.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. Harish Chander, PIO & E.O to CE(Dr) Project-I; and Mr. Ajit Kumar Sinha, LDC;

The PIO has given certain information. During the discussions with the respondent it emerges
that M/s Sant Ram had not given any declaration to DJB that any relatives were working in the DJB.
The respondent states that he has given any affidavit by M/s Vikas Chaudhary Construction Company
stating that Mr. Padam Singh who is a relative is working in DJB as LDC.
The PIO has brought the “Rules for enlistment of civil contractors in DJB”. The Commission is
sending these to the Appellant with the order.

Decision:

The appeal is disposed.

The information available on the records appears to have 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
25 July 2011
(In any correspondence on this decision, mention the complete decision number.) (RU)