CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001847/14030
Appeal No. CIC/SG/A/2011/001847
Relevant facts emerging from the Appeal:
Appellant : Mr. J.D. Kataria,
9398, Tokariwalan, Azad Market,
Delhi-110006.
Respondent : Mr. Ashok Rawat
PIO & DHO
Municipal Corporation of Delhi,
Health Department,
Civil Line Zone, 16 Rajpur Road,
New Delhi-110058
RTI application filed on : 08-04-2011
PIO replied on : 16-05-2011
First Appeal filed on : 08-05-2011
First Appellate Authority order of : --- --- ---
Second Appeal received on : 11-07-2011
Information Sought:
1. That if chief of respected department Dr. Ashok had purchase any house, vehicle or any expensive
goods/assets during his service period? If yes, then did he inform to the respected Ministry? Give
all self attested documents in this matter/regard, included information about cost of purchasing.
2. That on disrespecting the Law and Order will Ministry took any action against him? If No, then
how long will it take to take an action against him.
3. That If he took any loan from the Corporation or Bank. If yes, then how much and from where?
Give proper details.
4. That how many promotions did Dr. Ashok gets during his service period? Give details in written.
5. That how many Showcause notice/notices were provided by the corporation on behalf of mistakes
done by Dr. Ashok? Give details including written reply of Dr. Ashok.
The PIO reply:
Answer 1. During service, one Motor Cycle, No. DL/2C S 2535; and one Maruti 800, DL/8C.... had been
bought. Bills statements are not available in the Health Ministry Civil Lines Zone, but it should be get
through CED, MCD. .........
Answer.2. There is no violation of rules.
Answer 3. Total 3 promotions were received.
Answer 4. Took loan from GPF from time to time and Housing Loan would also be taken.
Answer 5.There is no such notice issued to Dr. Ashok Rawat during his service period.
Grounds for the First Appeal:
Unsatisfactory reply was given to the appellant by the PIO.
Order of the First Appellate Authority (FAA):
The FAA order is not mentioned.
Ground of the Second Appeal:
NO information had been provided by the PIO and unsatisfactory order was given by the FAA.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. J.D. Kataria;
Respondent: Dr. A. K. Rawat, PIO & DHO;
The PIO has provided most of the information but is now directed to give the following
information to the Appellant:
1- Query-4: Month and Year of promotions.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant
before 20 August 2011.
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
11 August 2011
(In any correspondence on this decision, mention the complete decision number. (JS))