Central Information Commission Judgements

Mr.Krishna Gupta vs Mcd, Gnct Delhi on 12 May, 2010

Central Information Commission
Mr.Krishna Gupta vs Mcd, Gnct Delhi on 12 May, 2010
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office)
                    Old JNU Campus, New Delhi - 110067
                           Tel: +91-11-26161796

                                                Decision No. CIC/SG/A/2010/000778/7702
                                                       Appeal No. CIC/SG/A/2010/000778

Relevant Facts

emerging from the Appeal:

Appellant                         :      Mr. Krishan Gupta,
                                         5/9, Khicharipur,
                                         Delhi - 110091

Respondent                        :      Dr. N. R. Tuli

Public Information Officer &Deputy Health Officer,
MCD, Health Department,
Shahdara (South) Zone,
Karkardooma, Shahdara,
Delhi – 110032

RTI application filed on : 03/11/2009
PIO replied : 07/12/2009; 04/01/2010
First appeal filed on : 16/02/2010
First Appellate Authority order : 18/02/2010
Second Appeal received on : 25/03/2010
Date of Notice of Hearing : 12/04/2010
Hearing held on : 12/05/2010

Regarding the Gazipur crematorium land owned by the MCD that was given to MCD to maintain
the same vide an MOU that was signed between Gazipur crematorium ground ‘sudhaar’
committee and the DHO and DC of MCD, Shahdara, South Zone.

  Sl   Information Sought               Reply of PIO on 07/12/2009       Reply of PIO on
 No.                                                                     04/01/2010
1.     Prior to 2003, in whose account Prior to 2003, there was no Zonal            Health
       were the donations and rent of policy         regarding       the Department   has
       sanskaar stores going? Was the maintenance etc of Gazipur given                 the

same being deposited into the crematorium ground. Hence, information in this
account of MCD? no related records are available regard.

with the department.

2. By signing the MOU in 2003, In 2003, MCD, for the first
why did MCD take up the time, prepared a policy through
responsibility when it has taken the Health Deptt HQ for better
up the audit under point 15? maintenance of Shamshan
Ghat by NGO. Under the
policy, Gazipur Shamshaan
ghat was handed over to
Gazipur Shamshaan Sudhaar
Committee. The promises
made under the MOU are
Page 1 of 4
binding on both the parties.

                                        This is the responsibility of the
                                        officials    of    the     NGO/
                                        Committee also that they send
                                        their records to MCD so that
                                        MCD can audit them.
3.   After taking responsibility on     Same as answered above. It is
     2003, why did MCD create           the responsibility of the
     opportunities for scams by not     officials of the committee that
     keeping accounts, audits etc       they put an end to the scam.
     between 2003 and 2006?
4.   Was such a scam, in which no       In     2003,     after     getting
     accounting was done from 2003      permission from the authorized
     to 2009, possible without the      official, on the basis of area,
     tacit support of the DHO?          the MOU was enforced after
                                        obtaining signatures of Sri
                                        Deepak Aggarwal from the
                                        side of the Gazipur Shamshaan
                                        Sudhaar       Committee,       dy.
                                        Commissioner,            Shahdara
                                        (South) Zone from the side of
                                        MCD, and Dy. Health Officer.
5.   Under the DRI Act 2001             From the side of the
     Appeal     no.  2538    dated      Committee,        a letter was
     03/11/2009, DHO stated that        obtained from Sri Sanjay,
     Sosapathi was going to the         Advocate, in which he
     High Court. What does this         informed that Sosapathi is
     have to do with the DHO and        filing an appeal against the ex-
     on what basis did he give this     parte                       Order
     statement?                         CIC/SG/A/2009/001783
                                        because NGO/ Committee was
                                        not made party.
6.   Regarding CIC Decision No.         Copy of this ex parte Order of
     CIC/SG/A/2009/001783/4812          CIC was made available to
     on the 2003 MOU, who has the       you. The department had no
     authority to not comply with       intention that the Order should
     the same?                          not be complied with. In this
     Did MCD obtain a Stay Order        regard,        through         the
     from the High Court or did it      Department's        letter     no.
     file an Appeal? If no, then what   DHO/Sh(S)/09/1077,          dated
     action has been taken on the       06/10/09, you were informed
     Application given to the DC        of the Order and Information
     under Section 20 of RTI Act?       C'ner, CIC and the higher
                                        officials of the Deptt were also
                                        sent the letters informing the
                                        same.
7.   Why is the investigation           Investigation regarding this         This     information
     regarding this scam not being      scam does not need to be done        does not come under
     done by Director Vigilance,        by Director Vigilance because        Section 2(f) of the
     Delhi?                             the Deptt is informing the HQ,       RTI Act.

                                                                                      Page 2 of 4
                                           Health      Deptt      of     the
                                          developments in the same.
8.     Is the delay in taking action      The allegations made by you         This     information
       aimed at allowing Sosapathi to     are false and without any basis.    does not come under
       freely keep on receiving Rs 30     From 2003 to 2008, you              Section 2(f) of the
       to Rs 40 per month?                yourself (applicant) were the       RTI Act.
                                          Jt. Secretary and then the Dy.
                                          Chairman of the Committee.
                                          During this period too, no
                                          information was given to the
                                          Deptt regarding the scam.
9.     If the MOU has been renewed        The file has been sent to the       The copy of the
       in 2008, then give a copy of the   HQ       for     the      related   MOU is enclosed.
       same. When there was no            investigations. From 2006 to
       contractor from 2006 to 2008,      2008, you yourself (applicant)
       then how did Sosapathi receive     were the Dy. Chairman of the
       the money? Has the scam been       Committee and neither you,
       planned up in the new MOU          nor the other officials made
       too?                               any       such       information
                                          available.
10.    When will the scam regarding       The developments regarding          This     information
       the illegal acquisition of         Gazipur Shamshaan Sudhaar           does not come under
       donations coming in for the        Committee have been sent to         Section 2(f) of the
       betterment of MCD put to an        the HQ.                             RTI Act.
       end?    Which       official  is
       responsible for the scam?
11.    What investigation will be done Same as answer to query 10.            This     information
       for the recovery of the scam                                           does not come under
       money?                                                                 Section 2(f) of the
                                                                              RTI Act.
12.    By when will investigation be Same as answer to query 10.              This     information
       done for the recovery of the                                           does not come under
       scam money?                                                            Section 2(f) of the
                                                                              RTI Act.

Grounds for First Appeal:

Unsatisfactory information provided.

Order of the First Appellate Authority:

Dy MHO (Coordination)/ PIO is directed to collect the information from DHO/ shahdara (S)
Zone.

DC Shahdara (S) Zone/ PIO Shahdara (S) is requested to provide information to the Applicant
within a week in respect to query 6.

Grounds for Second Appeal:

Same as grounds for First Appeal.

Page 3 of 4

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Krishan Gupta;

Respondent: Dr. N. R. Tuli, Public Information Officer &Deputy Health Officer;

The basic issue which the appellant is raising is that a cremation ground has been given to
a private society on the basis of a MOU. The appellant is highlighting a fact that the conditions
of the MOU have been violated and even the basic consideration of auditing the accounts is not
being done by MCD. It is indeed unfortunate that public authorities are giving up their
responsibilities and handling over public assets to private parties who are probably profiting by
this handing over of public assets. MCD is accepting that this is indeed the condition and this
Commission does not have any jurisdiction to get a correction to this. The Commission
appreciates the appellant’s endeavor to highlight wrong and arbitrary practices being followed by
MCD. The Commission can only hope that MCD would try and ensure that the original
conditions of MOU are properly followed. It is unfortunate that public authorities are taking a
position that after the give over of the public assets to private bodies they are helpless since even
the minimal service being offered is likely to be discontinued.

Decision:

The appeal is disposed.

The information has been provided.

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 May 2010
(In any correspondence on this decision, mention the complete decision number.)(DR)

Page 4 of 4