CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000246/7056
Appeal No. CIC/SG/A/2010/000246
Relevant Facts
emerging from the Appeal
Appellant : Mr. N K Lall,
H3/99, Vikaspuri,
New Delhi- 110018.
Respondent : Mr. Paras Ram
Public Information Officer & Jt. Director
Government of NCT of Delhi.
Delhi Jal Board,
O/o Joint Director (R) S/SW,
Jal Sadan, Lajpat Nagar,
New Delhi.
Public Information Officer & Secretary,
Government of NCT of Delhi.
Delhi Jal Board,
Room 315-B, O/o Secretary, RTI Cell,
Varunalaya PH-II, Karol Bagh,
New Delhi-110005.
RTI application filed on : 09/09/2009 PIO replied : 29/09/2009, 05/10/2009 First appeal filed on : 22/10/2009 First Appellate Authority order : 23/11/2009 Second Appeal received on : 25/01/2010 Information Sought
a) Norms adopted by Delhi Jal Board (DJB) for rotational/routine transfer of meter reader,
inspector, ARO, ZRO within a zone and between zones.
b) Whether CVC guidelines regarding rotational/routine transfer of officials employed at public
places have been strictly followed to avoid developing vested interest by individual officials.
Reasons if the answer is in the negative.
c) Names of meter reader, inspector, ARO, ZRO working in west zone I & III under whose
jurisdiction Vikaspuri and Janakpuri areas come. Date of joining and the entire tenure in the
place should also be mentioned.
d) The date of joining of Mr Pandey (Inspector) & Mr Narendra Kumar (Meter Reader) in west
zone I & III and the reasons for these 2 officials being employed in the same area without any
transfer which is against departmental guidelines.
Reply of the Public Information Officer (PIO)
A) Information provided by ZRO (West)I/APIO:
i) Pertains to administration.
ii) Same as above.
iii) ZRO (West) I, Janak Puri is Mr S K Sharma and he has also been handling the office of ZRO
(West) III, Janak Puri for the last 2 months.
Details of officials working in Vikas Puri/Janak Puri enclosed.
B) Information provided by Secretary/PIO, RTI Cell Karol Bagh:
i) The transfer and posting of DJB officials are done as per the functional requirement of the
department.
ii) Same as above.
iii) Pertains to ZRO (West) I & III.
iv) Same as above.
Grounds for the First Appeal:
Unsatisfactory, vague and misleading information provided by the PIO. Lot of discrepancies has
been mentioned in the date of joining and deployment in specific areas (Vikaspuri and Janakpuri
areas).
Order of the First Appellate Authority (FAA):
The FAA observed that the PIO had promised to provide information to the Appellant with
regard to query no 2 within a week. FAA directed (in response to query no 4) the PIO to provide
posting details of Mr Sanjay Pandey and Mr Narender Kumar for the period December 2004 to
July 2006 within a week.
Grounds for the Second Appeal:
Unsatisfactory, vague and misleading information received from the PIO. The Appellant has
alleged that there is rampant corruption in DJB and that could be one of the reasons for
supplying the incorrect and vague information.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. N K Lall;
Respondent: Mr. Paras Ram, Public Information Officer & Jt. Director;
The Appellant had sought information about whether there is a norm for transfers. But
the Respondent had replied that transfers are done as per functional requirements of Department.
This appears to indicate that there is no norm in the matter. It that is the case the PIO should
answer accordingly.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information on whether there are norms for transfers or
not. It there are existing norms these should be provided. If there are no norms this should be
stated. The information will be provided to the Appellant before 20 March 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
08 March 2010
(In any correspondence on this decision, mention the complete decision number.)(RR)