CENTRAL INFORMATION COMMISSION
Room no.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110 066.
Tel: 91 11 26161796
Decision No. CIC/WB/A/2007/00828 /SG/0046
Appeal No. CIC/WB/A/2007/00828
Relevant Facts
emerging from the Appeal
Appellant : R. Kannan
Respondent : DC, (Najafgarh Zone) , MCD,
RTI filed on : 21/03/2007
PIO replied : 3/05/2007
First appeal filed on : 16/05/2007
First appellate Authority’s order: 27/06/2007
Second Appeal Filed on: 20/07/07
Applicant filed application under Right to Information Act seeking details on 6 points
relating to lack of sanitation services and responses to complaints made by residents.
The PIO gave the answer on 03/05/2007 ie. 10 days later than the mandated date. In the reply
he has refused to 3 questions on a plea that at a meeting held by DC(NGZ), they were
instructed not to answer any query starting with ‘why’. However after the appellate order, the
3 questions which had not been answered were also answered by the PIO on 27/06/07. The
appellant is not satisfied with the response and has therefore come in first appeal.
Relevant Facts emerging during Hearing:
During the hearing following persons were present:
Appellant: Mr. Anil Yadav, representing Mr. R.Kannan
Respondent: Mrs. Sudha nagpal, represting PIO K.C. Bhardwaj
The appellant had asked 6 questions about the improper work especially regarding lack of
proper cleaning and sanitation related matters. The information sought by the appellants has
been provided. The appellant’s claim that the information is not borne out by the ground
realities.
The commission explained to the appellants that grievance redressal cannot be done directly
by RTI. However the Commission has also spoken to Mr. Ashok Kumar, Dy. Commissioner
Najfgarh Zone to resolve the issues being faced by the residents. He has assured the appellant
that he will try and address these issues.
Decision:
Since the information requisitioned has been provided,
The Appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
Date: 13 October, 2008