Central Information Commission Judgements

Mr.Dharam Vir Singh vs Mcd, Gnct Delhi on 26 August, 2011

Central Information Commission
Mr.Dharam Vir Singh vs Mcd, Gnct Delhi on 26 August, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                           Decision No. CIC/SG/A/2011/001991/14290
                                                                   Appeal No. CIC/SG/A/2011/001991
Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Dharamvir Singh,
                                            C-72/2A, Gali No. 2,
                                            Mohan Puri, Mauj Pur,
                                            Delhi-110053

Respondent                           :      PIO,
                                            Municipal Corporation of Delhi
                                            Vigilance Deptt. Dr. SPM Civic Centre,
                                            26th Floor, JLN Marg, Minto Road,
                                            New Delhi-110002.

RTI application filed on             :      18-04-2011
PIO replied on                       :      25-05-2011
First Appeal filed on                :      25-05-2011
First Appellate Authority order of   :      05-07-2011.
Second Appeal received on            :      22-07-2011

Information Sought:
   1. Please provide the certified copy regarding the whole proceedings of the above charge sheet along
       with noting drafted by Dy. D.O.I and administrative authority.
   2. Please provide the actual name of the C.O/accused & certified copy since joining his duty.
   3. Please provide the name of P.O. along with designation.
   4. Please provide the name of Dy. D.O.I. Along with designated in MCD.
   5. Please provide the issues which were objected in the case.
   6. Please provide whether demanded document by the accused from Dy. D.O.I. If provided the
       information, if not provide please provided the cause Reason.
   7. Please provide the information regarding reporting officer(IO)
   8. Whether I/O attended the case proceeding, if not present then reason and action takenj.
   9. Please provide the reason regarding the accused name Dharam Vir Yadav in place of Dharam Vir
       Singh.
   10. Please provide whether with the Sur Name "Yadav" will not be harmful in future if no so then
       reason regarding to the harm to the accused.
   11. Please provide whether accused may be in the caste of the "Yadav" in future if not then the reason
       for insisting to the sur name "Yadav".
   12. Please provide the reason as taking the objections provided to the Dy. D.O.I By the C.O Regarding
       the name and sur name "Yadav", if not taken in consideration then reason please.
   13. Please provide the reason regarding annoyed within whole proceeding in the above said charge
       sheet and not consider the objections filed.

   The PIO Reply:
   1. Copy attached.
   2. This question pertains to department.
   3. ......., Smt Usha Dass, Sh. Naveen Kumar, Sh O.P. Singh.
   4. Sh. M.K. Bhardwaj, AO/Dy. DoI-1
      5. In regard this name, appellant had never conjecture so far in regard charge leveled against him.
         Applicant contended that appointment of S.M... to be done by SG and ASI not by SI.
     6. Yes opportunity had been given.
     7. What type of information has been requested by the applicant? This questionis not clear.
     8. Yes as per record.
     9. Draft Chargesheet and Performa supplied by the department that the name of applicant is
         Dharmender Yadav.
     10. No comment. This question does not fall in the RTI, Act.
     11. No comments, draft charge sheet and Performa supplied by the department speaks that the name of
         applicant is Dharmender Yadav.
     12. As per record, no such type objection raised by the applicant.
     13. This question does not comes under the RTI Act.

Grounds for the First Appeal:
Unsatisfactory reply was given to the appellant by the PIO.

Order of the First Appellate Authority (FAA):
       "The appellant filed an appeal dated 25-05-2011 received in the office of the undersigned on 27-
05-2011 in respect of his RTI application dated 18-04-2011 received in this office on 26-04-2011. During
the course of hearing on 30-06-2011 the appellant stated that he has not received any information from the
PIO/Vig. The PIO/ Vigilance has stated that the report from the legal cell has been received now and the
reply will be sent to the applicant."

Ground of the Second Appeal:
Unsatisfactory information had been provided by the PIO.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Mr. Dharamvir Singh;

Respondent : Absent;

The Appellant admits that he has been sent some information after the order of the FAA. He would
now like to inspect the records and take copies of records which he wants.

The PIO is directed to facilitate an inspection of the relevant records by the Appellant on
12 September 2011 from 10.30AM onwards at the office of the PIO. In case there are any records or file
which the appellant believes should exist, which are not shown to him, he will give this in writing to the
PIO at the time of inspection and the PIO will either give the files/records or give it in writing that such
files/records do not exist.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the relevant records by the
Appellant on 12 September 2011 from 10.30AM onwards. The PIO will give attested
photocopies of records which the Appellant wants free of cost upto 100 pages.
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
26 August 2011
(In any correspondence on this decision, mention the complete decision number.) (SU)