Central Information Commission Judgements

Mr.S.C.Gupta vs Municipal Corporation Of Delhi on 24 April, 2009

Central Information Commission
Mr.S.C.Gupta vs Municipal Corporation Of Delhi on 24 April, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi -110 067.
                        Tel: + 91 11 26161796

                                          Decision No. CIC /SG/A/2009/000327/2915
                                                 Appeal No. CIC /SG/A/2009/000327

Relevant Facts

emerging from the Appeal

Appellant : Mr.S.C.Gupta
Flat No.335A/C-4-B,
Janak Puri,
New Delhi – 110058.

Respondent : Mr.K.D.Akolia
Addl. Commissioner (Health & Estt.) &
PIO
Municipal Corporation of Delhi
Office of the Additional Commissioner (Health & Estt.)
Ambedkar Stadium New Delhi.

RTI application filed on           :      20/04/2007
PIO replied                        :      23/07/2007
First appeal filed on              :      31/08/2007
First Appellate Authority order           Not replied
Second Appeal filed on             :      19/02/2009.

The Appellant had sought following information :-

1. Kindly intimate how many staff Cars were there in MCD prior to May 1986?.
Kindly intimate the name of officers who were entitled to use staff car.

2. How many staff cars are there in MCD at present? Kindly provide a list of
officers to who staff car are provided. Kindly provide the information in the
enclosed Performa.

3. A staff car was purchased for the use of the then Chief Auditor Sh.A.K.Menon in
the year 1986. In this connection kindly intimate who had moved the case for the
purchase of staff car? Kindly provide copies of correspondence for the purchase
of staff car for Sh.A.K.Menon, the then Chief Auditor.

4. Kindly intimate the date of appointment/joining of Sh.A.K.Menon in MCD as
Municipal Chief Auditor. Kindly also provided a copy of terms and conditions of
appointment vide which Sh.A.K. Menon was appointment as Chief Auditor in
MCD. Kindly also provide copies of letters vide which term of appointment of
Sh.A.K.Menon the then Chief Auditor was extended form time to time.

5. Whether the Chief Auditor was entitled for staff car?

6. Kindly intimate who propelled the staff car provided to Sh.A.K.Menon the then
Chief Auditor? Please intimate the name of the Driver who drove/propelled the
Staff Car provided to Sh.A.K.Menon the then Chief Auditor.

7. Kindly intimate the monthly expenditure incurred on the staff car provided to
Sh.A.K.Menon the then Chief Auditor form the date of purchase of Staff Car to
Sep. 1990.

8. Kindly also provide copies of log Books for the period 1986 to Sep 1990 i.e. the
period for which Sh.A.K.Menon used the Staff Car.

9. Kindly also intimate the name of Drivers who were engaged for driving the staff
car and the monthly salary paid to the drivers.

10. Kindly also provide the day to day expenditure incurred on repair and
maintenance of Staff Car of Sh.A.K.Menon the then Chief Auditor MCD.

11. Kindly inform whether MCD has adopted Central Civil Services (Medical
Examination) Rules, 1957 and the above said rules are applicable to Municipal
Employees? Kindly provide a copy of order vide which MCD had adopted these
Rules and made applicable to MCD employees.

12. Kindly also intimate if the above Medical Examination Rules are applicable to
Municipal Employees then kindly intimate the authority competent to direct a
Municipal Employee/Officer to under go Medical Examination under the above
said Rules.

The PIO replied.

The enclosed Appeal filed by Sh.S.C.Gupta R/o Flat No.335 A/C4B, Janak Puri,
New Delhi-58 under Section 19 of the RTI Act, 2005 has been received in this office vide
No.737/Cm. dated 10.07.2007 against ID No.418 & 419 which relates to Audit
Department, MCD.

Since the Audit Department is under the supervision and control of Municipal
Chief Auditor, the said appeal is forwarded to …..her for necessary action.

The First Appellate Authority ordered.

Not replied.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr.S.C.Gupta
Respondent : Mr. Ravinder Kumar PIO
The appellant has asked for a very voluminous information of staff cars for the period
1986 to 1990. The PIO is asked to gather this information from various Zones and
provide it to the appellant before 25 May 2009.

Decision:

The Appeal is allowed.

The PIO will provide the information to the appellant before 25 May 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
24th April, 2009

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