CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001839+001840/8903
Appeal No. CIC/SG/A/2010/001839+001840
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Narender Prasad
D-53/1,
Harkesh Nagar,
Delhi- 110020
Respondent : Mr. Navin Verma
Public Information Officer & SE-II
Municipal Corporation of Delhi
Office of the S.E- II (Central Zone),
Zonal Office Building,
Lajpat Nagar-II, Delhi-110024.
RTI application filed on : 31/03/2010
PIO replied : 30/04/2010
First appeal filed on : 07/05/2010
First Appellate Authority order : 13/05/2010
Second Appeal received on : 02/07/2010
Sl. Information Sought Reply of the PIO
1. Detail of the names along with and address and telephone Does not relate to this office.
no’s of the sweepers and workers employed in ward 200 of
Harkesh Nagar?
2. How many sweepers are employed in gali DOTF of Hakesh In this gali two workers had been
Nagar and please give detail of the work timetable/schedule? employed- Bhola and Veerasingh
3. Detail of the roads/region along with the name of the The above mentioned workers are
sweeper for which these sweepers are responsible for responsible.
cleanliness?
4. Please provide the name, address, telephone no. and office Sh. Jaipal SG is responsible for the
address of the officers who are responsible for the inspection.
inspections of these workers.
5. The roads and sewerage lines that are constructed in Harkesh These are made as per the rules of the
Nagar, do they confirm with the plan that is proposed? MCD.
6. Details of the funds sanctioned by the MCD for the purpose The Appellant is requested to come
of work that has to be done in Harkesh Nagar. and inspect the records of the office
after giving intimation two days
before.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
The appeal had been disposed off since the PIO had replied.
Page 1 of 2
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and unfair disposal of the appeal by the FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Narender Prasad;
Respondent: Mr. S. R. Meena, EE (M-iv) on behalf of Mr. Navin Verma, PIO & SE-II;
The PIO has given most of the information to the appellant. For additional clarification the PIO is
directed to give a copy of the drawing by which the drainage system and roads by which the works had
been done.
Decision:
The Appeal is disposed.
The PIO is directed to give the information as directed above to the appellant before
30 August 2010.
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 2010
(In any correspondence on this decision, mention the complete decision number.)(IN)
Page 2 of 2