CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001939+001974/14215
Appeal No. CIC/SG/A/2011/001939+001974
Relevant facts emerging from the Appeal:
Appellant : Mr. Harvinder Vats
1434/98, Talab Road,
Tri Nagar, Delhi - 110035
Respondent : PIO & SE-I
Municipal Corporation of Delhi
O/o The Superintending Engineer -I,
Opp. Madhav Park, Rajouri Garden,
New Delhi - 110027
RTI application filed on : 25-04-2011
PIO replied on : 12-05-2011
First Appeal filed on : 02-05-2011
First Appellate Authority order of : Not mentioned.
Second Appeal received on : 20-07-2011
Information Sought:-
The appellant has sought the information regarding the Ward No. 101, Rajouri Garden :-
1) Whether any one is allowed to inspect the governmental work according to Right to
Information Section-2 (H) (1). Provide me the information about the work done in the last two
years 2009 to 2011 regarding the following:-
(a) Name of the work done.
(b) Details of the work done.
(c) Amount sanctioned for the work to be done.
(d) Date on which the work was approved.
(e) Last date of completing the work and the condition of starting the work.
(f) Name of the concerned agency to whom the work has been given.
(g) Last date of completing the work.
(h) At what rate contract for work was made.
(i) How much payment has been made.
(j) Copy of the map for the work to be done.
(k) On what basis it was decided that the work will be started. Provide the copy of decision
for the same.
2) Allow me to inspect the following documents regarding the works.
(a) Measurement Book.
(b) Details of charges.
(c) Map.
(d) Others.
During inspection, allow me to take copies of the required documents according to the
laws.
3) Whether every citizen has right to take any sample from the govt. Department that material
used by the department. The appellant want to take sample from the above department. The sample
will be collected in my presence to my choice office. It will be sealed in front of department officials.
Pl. confirm the date and place for the inspecting.
Page 1 of 2
PIO's Reply:-
The appellant was provided with the following replies:-
In reply to 1) - List is attached.
In reply to 2) - Copies of the documents required can be achieved on the payment of `. 408/-
In reply to 3) - Samples can be taken from the constructing place, as the work has been finished
so the information about the material used for the same is available in the Lab. Same can be
obtained form the department on inspecting the records.
Grounds for the First Appeal:
Unsatisfactory reply was given by the PIO.
Order of the First Appellate Authority (FAA):
Not mentioned.
Ground of the Second Appeal:
Unsatisfactory reply was given by the PIO and Unsatisfactory order was passed by the FAA.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Mr. Harvinder Vats;
Respondent : Mr. Ajay Gautam, EE (WZ);
The respondent states that he has replied within time to the Appellant asked him to deposit the
additional fee for the information. The respondent also states that the Appellant has inspected the
records but has not paid the additional fee, hence the information was not provided.
Decision:
The Appeal is dismissed.
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
24 August 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)
Page 2 of 2