CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001519/8818
Appeal No. CIC/SG/A/2010/001519
Relevant Facts
emerging from the Appeal:
Appellant : Mr.Rajender Kumar
Plot No.6, Tihar Village, Harijan Colony,
Shamshan Road, New Delhi-110018.
Responden : Mr. Lalit Mohan
Public Information Officer & Chief Engineer
O/o Chief Engineer (West),
Delhi Jal Board,
Varunalaya Ph-II Karol Bagh,
New Delhi-110005
RTI application filed on : 03/02/2010
PIO replied : 08/03/2010
First appeal filed on : 29/03/2010
First Appellate Authority order : Not mentioned
Second Appeal received on : 07/06/2010
Sl Information Sought Reply of the PIO
1. In order to supply water to Sant Kabir Mohalla a new Records related to new pipeline installed
pipe line (width 5 inches) was deployed in April, May in 2002 is not available.
2000 from WZ-419 to WZ-513. Please provide total
length of the pipe, amount spent on it, provide details
with copy of tender and corresponding documents.
2. On which date this line was connected to main line, As above
how many pipes were used to connect it to main line,
what measures take to stop seepage, give details in
writing.
3. Still people residing at Sant Kabir Mohalla are not Proposal to make a water reservoir at
getting water, they spend Rs. 10 to Rs. 15 thousand to Maya Puri is processed as soon as this
install junctions. Why all this happened give reply in project is completed water problems at
Hindi. Tihar Village and surroundings will be
solved.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
Not mentioned.
Grounds for the Second Appeal:
Unsatisfactory information was provided by the PIO.
Page 1 of 2
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr.Rajender Kumar;
Respondent: Mr. Lalit Mohan, Public Information Officer & Chief Engineer;
The PIO has provided the information. The appellant has a grievance that some areas are getting
very little water. The PIO has agreed to do a joint inspection with the appellant to see if any methods for
alleviating the problem are possible.
Decision:
The Appeal is disposed.
The information 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
03 August 2010
(In any correspondence on this decision, mention the complete decision number.)(RM)
Page 2 of 2