CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000581/12437
Appeal No. CIC/SG/A/2011/000581
Relevant facts emerging from the Appeal:
Appellant : Mr. Vishal Narula
House No. 13/86 Old Talwandi Road
Zira 142047 District Ferozpur,
Punjab
Respondent (1) : PIO & Chief Legal Officer
Municipal Corporation of Delhi
Law Department (HQ)
Dr. SPM Civic Center, Minto Road,
New Delhi
Respondent (2) : Mr. K. C. Meena
PIO & Suptd Engineer-II
Municipal Corporation of Delhi, West Zone
Vishal Enclave, Rajouri Garden,
New Delhi
RTI application filed on : 20/10/2010
RTI Transferred on : 25/10/2010
PIO replied on : 09/11/2010
First Appeal filed on : 08/12/2010
First Appellate Authority order of : 20/01/2011
Second Appeal received on : 01/03/2011
Information Sought:
The applicant asked queries on four counts based on the file notings 3/N to 6/N relating to file No
935/II dated 14/07/2009 submitted by Dyal Chad and kept by MCD West Zone.
PIO`s Reply:
No file has been opened against the mentioned numbers.
Grounds for the First Appeal:
No information has been received from the MCD , West Zone after the RTI was transferred to them.
Order of the First Appellate Authority (FAA):
Information has already been provided by the PIO
Ground of the Second Appeal:
The information sought by the applicant fulfils the criterion of Section 2(f) & (j) of the RTI Act and
should be duly supplied by the department
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Vishal Narula;
Respondent: Mr. K. C. Meena, PIO & Suptd Engineer-II; EE(B) Mr. B. S. Yadav;
The PIO has provided the information available as per records. The Appellant wants an
explanation for certain notings which are not on record in query-1. This is not information as defined
under Section 2(f) of the RTI Act.
The PIO/SE-II Mr. K. C. Meena is directed to provide a copy of advice given by the Additional
Solicitor General, if available. If this not on the records this should be stated.
Decision:
The Appeal is allowed.
The PIO Mr. K. C. Meena is directed to provide the information as directed
above to the Appellant before 05 June 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
19 May 2011
(In any correspondence on this decision, mention the complete decision number.)