Central Information Commission Judgements

Mr.Parminder Singh vs Mcd, Gnct Delhi on 4 February, 2011

Central Information Commission
Mr.Parminder Singh vs Mcd, Gnct Delhi on 4 February, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/003634/11286
                                                                    Appeal No. CIC/SG/A/2010/003634

Relevant Facts

emerging from the Appeal

Appellant : Mr. Parminder Singh
180 S.P. Mukherjee Park
New Delhi- 110018.

Respondent                          :        Mr. Naurang Singh
                                             Public Information Officer & SE-I,
                                             Municipal Corporation of Delhi
                                             O/o the SE-I
                                             West Delhi, Vishal Enclave
                                             Rajouri Garden, Delhi-110027

RTI application filed on            :        08/06/2010
PIO replied                         :        14/07/2010
First appeal filed on               :        27/07/2010
First Appellate Authority order     :        10/09/2010
Second Appeal received on           :        24/12/2010
Notice of Hearing sent on           :        04/01/2011
Hearing held on                     :        04/02/2011

Sl.                      Information Sought                                   Reply of the PIO
1. Dates on which work was done in front of plots 177-183 A            Work was started on 10/06/2010.
    &178 to184
2. Dates on which police protection was called to get forced work      10/06/2010
    done.
3. Dates on which machines was hired for digging nallahs in            25/05/2010
    front of the above mentioned plots.
4.    Provide copies of the order approved by the competent            The copy of the work order no.-259
    authority to do work in front of above mentioned plots.            dated 22/02/2010
5. Provide details of the authorities under whom work was done         Work was done under supervision of
    in the above mentioned plots.                                      AE/JE of concerned area.

First Appeal:

Incomplete details provided by the PIO.

Order of the FAA:

“Information sought by the appellant has been provided by the PIO.”

Ground of the Second Appeal:

Incomplete information provide by the PIO.
Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Parminder Singh;

Respondent : Mr. S. K. Mittal, EE(M-II) on behalf of Mr. Naurang Singh, PIO & SE-I;

The PIO has provided the information as per available records. The Appellant claims that the
records of the MCD are false. The Appellant believes that the Commission should investigate to prove
that the records do not reflect the actual position. The Information Commission can only ensure that
whatever is available on the records is provided and verifying whether these records are based on the
actual condition or not is beyond the jurisdiction of the Commission

Decision:

The Appeal is disposed.

The information available on the records has 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
04 February 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)