Central Information Commission Judgements

Mr.Jai Ram vs Municipal Corporation Of Delhi on 13 July, 2009

Central Information Commission
Mr.Jai Ram vs Municipal Corporation Of Delhi on 13 July, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office),
                      Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2009/001366/4101
                                                          Appeal No. CIC/SG/A/2009/001366

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr.Jai Ram
                                           2587/195, Tri Nagar,
                                           Delhi-110035.

Respondent                          :      Mr. A.K.Mittal
                                           PIO
                                           Municipal Corporation of Delhi
                                           (Rohini Zone) Sec-5, Rohini,
                                           Delhi-110085.

RTI application filed on            :      15/01/2009
PIO replied                         :      Not mentioned.
First appeal filed on               :      25/03/2009
First Appellate Authority order     :      Not mentioned.
Second Appeal received on           :      30/05/2009

Information sought:
(i)    Information in respect of Ward No. 61.

(ii) What are the projects have been planned in this ward for the period from 01.04.2008 to
31.03.2009? The complete list of the project and in which account the project money
have been allotted.

(iii) The names of the contractors to whom each projects have been allotted.

(iv) The name, office address, residence address and contact numbers/mobile numbers of
Executive Engineer, Assistant Engineer and Junior Engineer of Works Department who
have been employed in Tri Nagar Area along with the property/assets details of officials
employed in the area.

(v) Provide the facilities available to them by the MCD. Whether any mobile has been
allotted or given by the concerned department and who is paying the bill of that phone?

(vi) Whether any limit has been fixed by the department to pay the bills of the officials?

(vii) Information in respect of road which was dismantled by sewer department behind
Appellant’s House bearing No. 2587/195, old Bus Stand, Tri Nagar, delhi-110035.

(viii) Whether the concerned department has been given amount to MCD for repairing the
aforesaid Road? How much amount has been given and on which date?

(ix) Why the aforesaid road has not been constructed so far? All the file notings in this
respect.

(x) Information regarding the BARSAATI sewer lane. Who is maintaining that Sewer.

(xi) Whether it is permissible to join the toilet connection in the BARSAATI Lane? If not,
then who is responsible for this?

(xii) Annually Assets Declaration form of the Executive Engineer, Assistant Engineer and
Junior Engineer of Works Department who have been employed in Tri Nagar Area which
is mandatory as a Central Civil Services Rule.

(xiii) Information regarding the tolls or equipment which is with the concerned department
alongwith the stock register and what is budget sanction for this zone from the last 5
years.

(xiv) Information regarding the salary pay by the department to the concerned officials.

Reply of PIO:

Not mentioned.

Grounds for First Appeal:

Non-receipt of information from the PIO.

Order of the First Appellate Authority:

Not mentioned.

Grounds for Second Appeal:

Non-receipt of information from the PIO and no action taken by FAA.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr.Jai Ram
Respondent: Mr. A.K.Mittal, PIO
The PIO claims that the information was sent to the appellant on 09/02/2009. The PIO will
provide the information on the following queries:
1- Query no.2 & 3 of the RTI Application.

2- Query no.4 regarding details of assets and property.

   3-      Query 12 of the RTI Application..

Decision:
The appeal is allowed.

The PIO will provide the information detailed above to the appellant before 27 July 2009.

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 cost as per Section 7(6) of
RTI Ac.

Shailesh Gandhi
Information Commissioner
13 July 2009

(In any correspondence on this decision, mentioned the complete decision number.)
(AK)