Central Information Commission Judgements

Mr. D.S. Saini vs Public Works Department on 15 February, 2010

Central Information Commission
Mr. D.S. Saini vs Public Works Department on 15 February, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                  Decision No. CIC/SG/A/2010/000059/6836
                                                         Appeal No. CIC/SG/A/2010/000059
Relevant facts emerging from the Appeal:

Appellant                             :      Mr. D.S. Saini,
                                             House No. DA-19-B,
                                             Hari Nagar, New Delhi- 110064.

Respondent                            :      Mr. Ramesh Chander
                                             Public Information Officer & Dy. Secretary,
                                             Public Works Department,
                                             (Allotment -II Branch),
                                             B-Wing, 5th Floor, Delhi Secretariat,
                                             I.P. Estate, New Delhi - 110002.

RTI application filed on              :      29-10-2009
APIO                                  :      01-12-2009
First Appeal filed on                 :      07-12-2009
First Appellate Authority order       :      13/01/2010
Second Appeal received on             :      05-01-2010
Date of Notice of Hearing             :      12/01/2010
Hearing Held on                       :      15/02/2010

 S No.                   Information sought                         The PIO's reply.
1.          Whether Govt. accommodation No. DA 19         The Govt. quarter No. DA 19-B,
            B Type III Hari Nagar, was allotted to Sh.    Type-III Hari Nagar was allotted to
            DS Saini under SR3/7-B15(1) & (Z) in the      Shri DA Saini under the provision of
            month of Feb. 2009.                           allotment rules.
2.          Whether PWD & H allotment department          The allotment of Govt. quarters is
            has complied or acted under SR317-B           made as per the provision of
            15(4). Yes / No.                              allotment rules.
3.          Whether as per SR-317-B-12(E) When            The name of the person for whom
            Govt. accommodation No. DA25-D, Type-         you desire this information and the
            III, HN.on which date, has been cancelled.    particular period for which the
                                                          information is desired has not been
                                                          mentioned. The information can be
                                                          given only when the complete
                                                          particulars are provided.
4.          On which date the possession of DA19B         Transferred to concerned PIO of E-n-
            Type-III in the yrs of 2009 was given by the  C. PWD's Office. further
            PWD.                                          information be awaited from him.
5.          Whether electricity's & water connection      Transferee to concerned PIO of E-n-
            had been disconnected by the allotter and     C. PWD's office. further information
            final bills settled with the local bodies has be awaited from him.
            been deposited on which date in the office of
            the PWD of DA-25 D in the yrs of 2009.
6.          6.(2) Before vacating the premises the (1) There is no need to make
            allottee should get the electricity and water comments on the provision of
                                                                                  Page 1 of 3
       connections disconnected and final bill         allotment rules.
      settled with the local bodies.                  (2) There is no need to make
      (3) The CPWD Service Centre be handed           comments on the provision of
      over the vacant possession of the               allotment. Rules. Sub-points 3 to 6
      accommodation, after getting inventories        transferred to concerned PIO.
      checked and the allottee should obtain the
      vacation report, duly signed by the JE
      concerned. A copy of the vacation report
      should also be submitted at the information
      and facility centre, Nirman Bhawan by the
      allottee so that the same could be allotted
      expeditiously to eligible applicants and the
      case for "No Demand Certificate" is
      processed.
      (1).     Do you admit or agree with above
      point 6(2)(3) yes or not?
      (2).     Whether you are agree with om dtd.
      23-02-1998 & Om dtd. 06-12-2004
      mentioned in para 6(3) if you are not agree
      with the above orders, please let me know
      the reasons.
      (3).     As per instructions & order
      mentioned in point no. 6 why the concerned
      JE PWD HN has not taken back possession
      of Govt. accommodation of DA25-D Type-
      III HN in the month of March 2009, while
      many times personally visited in his office &
      requested to deposit the key of
      accommodation with possession.
      (4).     Why the JE PWD HN has refused to
      take the possession of DA25-D HN.
      (5).     Why the JE PWD HN has demanded
      to be produced no demand certificate before
      the issue of vacation report of Dt. 25-D HN.
      (6).     After depositing photocopies of
      BSES& Delhi Jal Board disconnection &
      Nodues certificate. Why the JE PWD HN
      not issued vacation report to the allottee of
      DA 25-D HN.
7.    Please supply Photostat copy of noting sheet    ID No. is not mentioned. Hence, it is
      of considering i.d No. PWD/09/3710 dtd.         not possible to give the information .
      20-08-2009.
8.    What is the rate of license fee is fixed PM     The existing of licence fee in respect
      of flat no. DA-25D Type -III HN.                of QNo. 25D is Rs. 217/- PM.
9.    As per your record the license fee has been     The information pertains to the
      charged from the pay of offices in R/o flat     concerned DDO of the allottee who
      No.DA25-D Type -III upto march 2009 yes         is responsible for deducting the
      or no.                                          licence fee from the salary of the
                                                      Govt. employee.
10.   Copy of cancelation sheet of license fee of     Copy of calculation sheet had been
      flate No. DA-25-D HN of Rs 31364-may            provided to the appellant.
      be supplied pl.
11.   Whether any action for vacating flat nO.        What kind of action you are referring

                                                                                Page 2 of 3
               DA-25-D was taken by the concerned                                  to, please give the full details of the
              department during the period of 1-3-2009 to                         case so that the requisite information
              20-08-2009.                                                         could be given.
12            Which responsible officer is responsible for                        The ID No. for specific details have
              deciding in delay of ID in para No. 7 for 11/2                      not been given. therefore it is not
              Month long?                                                         possible to make any comments in
                                                                                  the absence of details.

Ground of the First Appeal:
     Incomplete & incorrect information had been provided by the PIO.

Order of the FAA:
The First Appellate Authority gave order on 13/01/2010.

Ground of the Second Appeal:
    Incorrect information had been provided by the PIO. No order had been passed by the
FAA.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant : Mr. D.S. Saini;

Respondent : Mr. Ramesh Chander, Public Information Officer & Dy. Secretary;

The PIO has provided most of the information but the appellant now sees the following
additional information:

1- The progress of the application made by the appellant on 20/08/2009.
2- On Query-6 of the appellant the PIO will give the information as to whether the
Central rules are followed or Delhi Govt. rules are followed.

Decision:

The Appeal is allowed.

The PIO will give the information mentioned above to the Appellant before
25 February 2010.

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
15 February 2010
(In any correspondence on this decision, mention the complete decision number.) (BK)

Page 3 of 3