Central Information Commission Judgements

Mr.Samuel vs Delhi Jal Board, Gnctd on 14 March, 2011

Central Information Commission
Mr.Samuel vs Delhi Jal Board, Gnctd on 14 March, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2011/000059/11440
                                                                     Appeal No. CIC/SG/A/2011/000059

Relevant Facts

emerging from the Appeal

Appellant : Mr. Samuel
1/351 & 1/352 Trilokpuri
Delhi-110091

Respondent : Mr. V. P. Tanwar
Public Information Officer & Joint Director (Revenue)
Delhi Jal Board, Govt. of NCT of Delhi
Eastern Delhi, Mayur Vihar Phase 2
New Delhi-110091

RTI application filed on : 08/10/2010
PIO replied : 11/11/2010
First appeal filed on : 16/11/2010
First Appellate Authority order : 13/12/2010
Second Appeal received on : 04/01/2011

S.No Information sought by the appellant Reply of the PIO

1. Specify when was water connection given in House Nos. Two connection dated 28/3/2006 and one
1/351 & 1/352 Trilokpuri, Delhi connection in the year 1988-89

2. Specify who gave application for water connection and if Kindly give some time for tracing the files
all the necessary documents were made available. for giving required information.

3. If yes provide photocopies of the same. Same as above

4. If no then specify on what basis connection was given to Same as above
the above mentioned house.

5. Specify since when is the water bill of the above mentioned Bill is being paid since water connection was
house is being paid. given to the above mentioned houses.

6. Specify details of any outstanding bill if any, Water Connection73234- Rs 6217 upto
01/05/2010
Water Connection 22757- Rs 1998 upto
01/05/2010

7. Mention officials responsible for not taking action on diary Not related to this department.

no. 772 dated 16/2/2009 and details of action taken by the
department on the officials.

First Appeal:

Incomplete information provided by the PIO; information not provided on queries 2,3,4 and 7.

Order of the FAA:

“PIO is directed to furnish all the information i.e. copies of the files, records, registers pertaining to the
connection. The information i.e. to be taken from the Executive Engineer (East) may also be obtained
and supply to the appellant by 24.12.2010.”

Ground of the Second Appeal:

No information provided inspite of the order of the FAA.
Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Samuel;

Respondent: Mr. V. P. Tanwar, Public Information Officer & Joint Director (Revenue);

The Respondent shows that he had sent the information as directed by the FAA by speed post
on 31/12/2010 Speed post receipt no. ED22407300IN. The Appellant states he did not receive this.
However, the Respondent is showing the speed post the Commission assumes that this was indeed
sent. The Appellant states that he has subsequently received the information by hand delivery. It
appears that the Respondent had sent the information by speed post on 31/12/2010 as per the order of
the FAA.

The Appellant shows that though DJB has told him that the water connection is disconnected he has
been served the bill in January 2011.The Commission requests the PIO to ensure that appropriate
action is taken to reverse this bill. The PIO states that this bill has been sent in error and will be
withdrawn.

Decision:

The Appeal is disposed.

The information had 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
14 March 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)