Central Information Commission Judgements

Mr. Jawahar Singh vs New Delhi Municipal Council on 20 November, 2009

Central Information Commission
Mr. Jawahar Singh vs New Delhi Municipal Council on 20 November, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                          Decision No. CIC/SG/A/2009/002523/5632
                                                 Appeal No. CIC/SG/A/2009/002523

Relevant Facts

emerging from the Appeal

Appellant : Mr. Jawahar Singh,
C-125, Pocket- 4, Bindu Pur
New Delhi – 110059

Respondent : Public Information Officer
New Delhi Municipal Council
Electric Establishment -II,
Palika Kendra,
New Delhi – 110001

RTI application filed on : 23/07/2009
PIO replied : 17/08/2009
First appeal filed on : 25/08/2009
First Appellate Authority order : 16/09/2009
Second Appeal received on : 30/10/2009
Date of Notice of Hearing : 14/10/2009
Hearing Held on : 20/11/2009

S. No Information Sought Reply of the PIO

1. Number of Muster Roll workers in Pertaining to other departments. A
NDMC. photocopy of the Appellant’s RTI
application has been sent to the
concerned department for furnishing
reply of the same.

2. Guideline for regular appointment of The council has decided policy from time
Muster Roll workers. to time for regularization of TMR/RMR
workers

3. Year upto which the Muster Roll No such policy for regularization of
workers shall be regularized. Muster Roll workers has been decided at
present.

 4.        Number of Muster Roll workers on               Photo copy of RTI application has been
          contract and other workers working             sent to concerned department for replying
          in NDMC                                        the same.
5.        Time taken for regularization of               No such policy has been decided by the
          Muster Roll workers who have                   council at present.
          completed 500 days.

First Appeal:

Unsatisfactory information provided by the PIO. Also, the Appellant had requested for
the information in Hindi whereas the PIO had replied in English.

Order of the FAA:

The FAA directed the PIO to supply the information in Hindi to the Appellant.

Ground of the Second Appeal:

Appeal was filed by the Respondent in order to keep the submissions of the Respondent
on record and to direct the Appellant to co-operate

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Jawahar Singh.

Respondent : Mr Gopalkrishnan (APIO, Engineering Officer, Civil) on behalf of PIO
Civil Mr SK Sharma. Mr Pradeep Aggarwal (CPIO). Mrs Veena Narang (PIO, Fire Deptt
NDMC) on behalf of earlier PIO Mr Jasbir Singh.

The Mr Gopalkrishnan states that the information has been provided by different
divisions since the PIO of Electric Establishment-II transferred it to various departments
of NDMC. Some of them have given some information to the Appellant. However, Mr
Gopalkrishnan has informed the Commission that the consolidated information is
available now with Mr Chawla (Dy. director), Civil Establishment.

Decision:

The Appeal is allowed.

Mr Chawla (PIO and Dy. Director, Civil Establishment) is directed to provide the
complete information to the Appellant before 10 December 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 of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
20 November 2009

(In any correspondence on this decision, mention the complete decision number.)
(PS)