Central Information Commission Judgements

Mr. Sunil Agarwal vs Municipal Corporation Delhi on 31 July, 2009

Central Information Commission
Mr. Sunil Agarwal vs Municipal Corporation Delhi on 31 July, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building, Old JNU Campus,
                      Opposite Ber Sarai, New Delhi 110 067.
                              Tel: +91 11 26161796

                                                     Decision No. CIC/SG/A/2009/001519/4331
                                                            Appeal No. CIC/SG/A/2009/001519

Relevant facts emerging from the Appeal:

Appellant                            :        Mr. Sunil Agarwal,
                                              President,
                                              Residents Welfare Association(Regd.)
                                              Sector-2, Pocket 3 to 7, D.D.A. Flats,
                                              Rohini, Delhi-110085.

Respondent                           :        Mr. A.S.Yadav

Public Information Officer
Municipal Corporation Delhi,
Sector-5, Rohini,
Delhi-110085

RTI application filed on : 13/03/2009
PIO replied : 15/04/2009
First Appeal filed on : 30/04/2009
First Appellate Authority order : No order received
Second Appeal filed on : 17/06/2009

Information sought

1. How many cleaners are employed by MCD for ward no.45 and which person has duty
where and do these employees come regularly?

2. What is the mode of payment of these employees?

3. What action has been taken against those cleaners who instead of going on their duties
are working at the premises of Councilor and M.L.A.

4. Do MCD conducts proper enquiry before giving pension to any claimant and how many
of them are getting pension from the MCD department and Do they have valid claim?

Reply of PIO:

1. There are 197 cleaners employed for the ward no. 45 and they are coming on their duties
in time. If appellant wants any other information he can get that by contacting the
department and information will be made available at Rs. 2 per page.

2. The monthly salary is being paid to them through Bank Account as it is transferred
through ECS.

3. None of the employees are working outside the ambit of their duties.

4. DEMS Department conducts proper enquiry before disbursing pension to the claimant.

Grounds for First Appeal:

Partial and unsatisfactory reply by the PIO

Order of the First Appellate Authority:
No order has been received.

Grounds for Second Appeal:

Not providing complete information by the PIO

Relevant facts emerging during hearing:
The following were present:

Appellant: Mr. Sunil Agarwal
Respondent: Mr. A.S.Yadav, PIO
The PIO will give the following information to the Appellant:

1- Names of Safai Karmachari with the beats allocated to them.
2- The rules governing the Old Age Pension Scheme will be given to the
appellant and the Commission.

Decision:

The Appeal is allowed.

The above information described above will be given to the Appellant and the Commission
before 15 August 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
31.07.2009
(In any case correspondence on this decision, mention the complete decision number.)
(D.A.)