Central Information Commission Judgements

Mr. Harish Kumar vs Municipal Corporation Of Delhi on 24 March, 2009

Central Information Commission
Mr. Harish Kumar vs Municipal Corporation Of Delhi on 24 March, 2009
                   CENTRAL INFORMATION COMMISSION
                          Room No. 415, 4th Floor,
                        Block IV, Old JNU Campus,
                            New Delhi - 110067
                           Tel: +91 11 26161796

                                               Decision No. CIC/SG/A/2008/00082/2390
                                                      Appeal No. CIC/SG/A/2008/00082

Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Harish Kumar
                                            628/3, Shivaji Road, Pul Mithai,
                                            Delhi -110006.

Respondent                           :      The Suptd. Engineer &

Public Information Officer
Municipal Corporation of Delhi
Sadar Pahar Ganj Zone,
Idgah Road, Opp. Thana Sadar Bazar,
Delhi – 110006

RTI application filed on : 18/07/2008
APIO : Not mentioned
First Appeal filed on : 20/08/2008
First Appellate Authority order : 03/09/2008
Second Appeal filed on : 04/11/2008

Detail of required information:-

The appellant had asked information from MCD, Sadar Pahar Ganj Zone regarding
Central Grade and Diverted Capacity Employees working in S.E./S.P.Zone through his five
questions.

1- How many Central Grade and Diverted Capacity Employees are working in
S.E./S.P.Zone. Furnish certified copies of the approvals of Diverted Capacity and
Joining orders.

2- Names, Designations and copies of the orders of the Employees transferred to
S.E./S.P.Zone by Central Establishment Department.
3- As per the DDA Circulars no. PSC/522/2008 dated 11/07/2008 DC/SPZ and
SE/SPZ have relieved transferred employees send for joining as per CED
guidelines.

4- Furnish number with their relieving orders who’s Diverted Capacity cancelled by
Commissioner and sent to join as per CED.
5- Kindly give copies of orders, press releases and circular upholding Circular no.

PSC/522/2008 dated 11/07/2008.

PIO replied.

Not mentioned.

First Appellate Authority Ordered:

The First appellate authority ordered “I have gone through the appeal and relying on the
statement of appellant that he has not received information in respect of ID application filed
on 18/07/08 by receipt no.2029795/ PIO/SE/SPZ is directed to supply the requisite
information to the appellant as per record under RTI Act within 07 working days”
Relevant facts emerging during hearing:
The following were present.

Appellant: Mr. Harish Kumar
Respondent: Mr. Darshan Kumar PIO
The appellant states he has received the reply. The reply has been sent very late and the PIO
apologizes for the delay. He is warned to ensure that information is given within 30 days.

Decision:

The Appeal is allowed.

The information has been received by the appellant.

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

Shailesh Gandhi
Information Commissioner
24th March 2009

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