Central Information Commission Judgements

Mr. Saud Ahmed vs Mcd, Gnct Delhi on 24 January, 2011

Central Information Commission
Mr. Saud Ahmed vs Mcd, Gnct Delhi on 24 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2010/002808/11101
                                                                  Appeal No. CIC/SG/A/2010/002808


Relevant Facts

emerging from the Appeal

Appellant : Mr. Saud Ahmed,
H. No. 582, Gali Jootewali,
Chooriwalan, Jama Masjid,
Delhi- 110006.

Respondent (1): Mr. C. K. Bajaj
Public Information Officer & Budget and Finance Officer,
Delhi Urban Shelter Improvement Board, GNCTD
Room No.E-13, Punarvas Bhawan,
I.P. Estate, New Delhi- 110002.

(2): Mr. S. P. Sharma,
PIO & Assistant Director
Municipal Corporation of Delhi
Vigilance Department
26th Floor, Civic Center,
Dy. SP Mukherjee Bhawan,
Minto Road, Delhi

RTI application filed on : 03/05/2010
PIO replied : 30/06/2010
First appeal filed on : 14/06/2010
First Appellate Authority order : 20/08/2010
Second Appeal received on : 05/10/2010

S.No. Information Sought Reply of the PIO

1. Furnish details of action taken in respect of The complaints are presently under
complaints filed by the Applicant in the investigation in the Internal vigilance
Vigilance Department. Cell of the Slum & JJ Department,
MCD. Photocopies of relevant files
have been enclosed.

2. Furnish photocopy of requisite documents and It does not relate to the Cell.

allow inspection of D&C Register (1999-2005)
of D&C Branch, Slum & JJ Department that are
with the vigilance department.

First Appeal:

No information furnished by the PIO within 30 days.

Order of the FAA:

“PIO Vig. is directed to supply the details and copy of action taken report to the Appellant within 15
working days and allow him to inspect the relevant records if available in the Vig. Department. PIO,
Slum & JJ is requested to supply the relevant information to the Appellant within 15 working days and
allow him to inspect the relevant records.”

Ground of the Second Appeal:

The Appellant has not been given an opportunity of inspecting the records available. Also no correct or
clear reply has been furnished in compliance of the FAA’s orders.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;

Respondent (1): Mr. C. K. Bajaj, PIO & B&FO, Delhi Urban Shelter Improvement Board, GNCTD;
Respondent (2): Mr. S. P. Sharma, PIO & Assistant Director, MCD Vigilance Department;

PIO(Vigilance) has informed that all the complaints has been forwarded to DUSIB, GNCTD to
provide the information. The PIO, DUSIB states that the appellant has inspected the D&C Register and
also been provided the information required by him. PIO, DUSIB claims that the complete information on
the complaint was provided to the Appellant before the order of the FAA itself.

Decision:

The Appeal is disposed.

The information appears to have 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
24 January 2011
(In any correspondence on this decision, mention the complete decision number.) (SC)