In the Central Information Commission 
                                                     at
                                               New Delhi
                                                                  File No: CIC/AD/A/2011/001733
Date  of Hearing :  September 23, 2011
Date of Decision :  September 23, 2011
Parties:
           Applicant
           Shri D.D.Gupta
           H.No.4, Road No.32A
           East Punjabi Bagh
           New Delhi 110 026
           The Appellant was present during the hearing
           Respondents
           Delhi Jal Board
           Varunalaya
           Jhandewalan Extension
           New Delhi 110 055
           Represented by : Shri Paras Ram, PIO & Jt. Director
                                     Shri Sachdeva, ZRO WestII
                                     Shri Rattan Lal, ZRO(SWI)
                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                             In the Central Information Commission 
                                                               at
                                                        New Delhi
                                                                                          File No: CIC/AD/A/2011/001733
                                                            ORDER
Background
1. The Applicant filed a RTI Application dt.7.3.11 with the PIO, DJB seeking action taken on his letter
dt.15.1.11 with regard to the water connections no. 27013/27014 . On not receiving any reply he filed
his first appeal. In response to his first appeal dt.26.4.11(Copy not enclosed), Shri D.Varma,
Appellate Authority vide his order dt.12.5.11 directed the PIO to supply a copy of the policy of Delhi
Jal Board and the action taken on the application regarding issue of policy. Being aggrieved with the
reply, the Applicant filed a second appeal dt.2.7.11 before CIC.
Decision
2. During the hearing, the Appellant stated that he had sent a letter dated 15.1 11. to the Public
Authority giving a number of suggestions with regard to amendments in the water tariff and that he
wants to know what action has been taken on the letter. When queried by the Commission about the
specific action taken on the Appellant’s letter, the Respondents admitted that no action has been
taken on the same. The PIO is accordingly directed by the Commission to inform this factual
position with regard to any action taken on the Appellant’s letter, to the Appellant, by 23.10.11.
3. The PIO is also directed to showcause as to why a penalty should not be imposed upon him for
not responding to the RTI application within the stipulated period. The explanation to reach the
Commission by 24.10.11
4. The appeal is disposed of with the above directions.
  (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri D.D.Gupta
H.No.4, Road No.32A
East Punjabi Bagh
New Delhi 110 026
2. The Public Information Officer
Delhi Jal Board
Varunalaya
Jhandewalan Extension
New Delhi 110 055
3. The Appellate Authority
Delhi Jal Board
R.No.512, Varunalaya
Phase – II
Karol Bagh
New Delhi 5
4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Appellant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1) 
copy of RTIapplication, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate 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/Appellant may indicate, what information has not been provided.