Central Information Commission Judgements

Mr.Rajendra Gupta vs Mcd, Gnct Delhi on 15 March, 2011

Central Information Commission
Mr.Rajendra Gupta vs Mcd, Gnct Delhi on 15 March, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2011/000081/11492
                                                                     Appeal No. CIC/SG/A/2011/000081
Relevant Facts

emerging from the Appeal

Appellant : Mr Rajendra Gupta,
702,G T Road,
Shahdara, Delhi 110032.

Respondent : Mr. Anil Kumar Gupta
Public Information Officer & Administrative Officer
Municipal Corporation of Delhi,
22nd Floor, Dr. SPM Civic Center,
Minto Road, New Delhi.


RTI application filed on             :      27/07/2010
PIO replied                          :      04/11/2010
First appeal filed on                :      12/10/2010
First Appellate Authority order      :      no order
Second Appeal received on            :      06/01/2011

Information Sought:

1. Certified copy of the directions given for the Biometric Machine by MCD.

2. Details of the directions given to the employee on finding the machine stopped due to no supply of
electricity or damaged machines.

3. Certified copy and booklet of Biometric Machine and the no of finger prints taken of the
employees on one machine.

4. Details of the time taken by the machine to accept the fingerprints of 1 person.

5. Details of how to put the attendance when the machine is not working

6. Details of the directions given in the evening time on the Biometric Machine by MCD

7. Certified copy of the leave certificate ECR Pay Order in May and June 2010 of the employees

8. Details whether the employees of Biometric Machine are given certificates or details of the leave
taken .

9. Details whether applications for the reason of the leave taken is asked.

10. Certified copy and the details of who all are given the responsibility along with the respective
department to deal with the attendance.

11. Details whether an employee working from 930 to 530 on machine is treated present or absent.

12. Details and certified copy of recognition of MCD on BioMetric Machine by Indian Manak
Bureau.

Reply of PIO
1&2. Enclosed the certified copy.

3,4&5. Does not come under the jurisdiction of the office.

6. Attached certified copy

7. It deals with the Accounts department
8,9&10.Does not come under the jurisdiction of the office

11. Enclosed the certified copy

12. Does not come under the jurisdiction of the office
First Appeal:

To provide information and entire documents sought.

Order of the FAAs Order:

No order.

Ground for the Second appeal:

To provide information and taking strict actions on the PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Rajendra Gupta;

Respondent: Mr. Anil Kumar Gupta, Public Information Officer & Administrative Officer;

The information on queries 7, 8, 9 & 10 has not been provided. PIO Head Quarters has transferred
the RTI application only to the PIO(CED) whereas information on queries 7, 8, 9 & 10 would be available
with the PIO/Accounts Officer (Head Quarters).

Decision:

The Appeal is allowed.

Commission directs PIO Accounts Officer (Head Quarters) to provide the
information to the Appellant for the months of May & June 2010 before 15 April 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
15 March 2011
(In any correspondence on this decision, mention the complete decision number.) (ns)

CC:

To,
PIO Accounts Officer (Head Quarters) through Mr. Anil Kumar Gupta, Public
Information Officer & Administrative Officer;