Central Information Commission Judgements

Mr. S.K.Marwah vs Pwd on 1 July, 2009

Central Information Commission
Mr. S.K.Marwah vs Pwd on 1 July, 2009
                   CENTRAL INFORMATION COMMISSION22
                        Club Building (Near Post Office),
                      Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                      Decision No. CIC/SG/A/2009/001192/3960
                                                             Appeal No. CIC/SG/A/2009/001192
Relevant Facts

emerging from the Appeal:

Appellant                             :       Mr. S.K.Marwah
                                              A-44 H, Munirka DDA,
                                              New Delhi-110067.

Respondent                            :       Mr. G.R.Sangwan
                                              Ex.Eng & PIO
                                              PWD
                                              GNCTD, O/o the Exe. Eng.

Civil Building Maintenance Divn. M-132,
11th Floor, MSO Building, I.P.Estate,
New Delhi-110002.

RTI application filed on              :       22/03/2009
PIO replied                           :       29/04/2009
First appeal filed on                 :       29/04/2009
First Appellate Authority order       :       Not replied
Second Appeal received on             :       14/05/2009

Information sought:

Certified copies of the following under RTI Act, 2005:-

1. Complete analysis of rates of agreement item no. 1and 2 prepared before the award of
work to m/s Inalco.

2. Comparative statement of the rates quoted by all the participating tenders for the said
work.

3. Complete analysis of rates of all the items by the officer of any other office to prepare
the justification by the office to award the said work.

4. Complete justification of the said tender including the analysis of rates of all the
items and all other notings office of the chief engineer, office of the superintending
engineer cbmc 13, pwd, gnctd or any other rates or documents used for preparing
justification to award the above said work to M/s Inalco.

5. Each and every document, noting, written material internal department or any other
noting prepared used, submitted, taken from other, notings of concern office with the
office of chief engineer pwd zone I, superintending engineer cbmc 13, pwd, gnctd
drawing branch, SW or ASW or any other dept. related to the above tender, all the
papers, calculations prepared to arrive at the quantities of deviation, execution of
work, documents , notings, comparative statements, justification statements, analysis
of rates documents with the office of executive engineer pwd div. 12 or any other
office, and chief engineer pwd zone I or the office of the Architect or Accounts office
or legal office up to award to said work to M/s inalco.

6. Certified copies of the proceedings and all other letters of the Hon’ble Arbitrator
Sh.S.P.Banwait.

7. Certified copy of the letter dt. 30.12.2008 as with of M/s Inalco addressed to the
Hon’ble Arbitrator Sh. S.P.Banwait.

8. Certified copy of the letter dt.10.05.2008 of Mr.N.H.Chandwani as mentioned in the
proceedings.

9. All the correspondence of the Hon’ble Arbitrator Sh.S.P.Banwait with the office of
the C.E., PWD Zone I, SE CBMC M13, PWD GNCTD, law dept. since last given.

10. Any other arbitration matter being adjudicated by Hon’ble Arbitrator Sh.S.P.Banwait
with the division CBMD-132.

Reply of PIO:

The PIO had given information on points 1 to 4.

Grounds for First Appeal:

PIO has failed to give information regarding the queries of Appellant and hence PIO deemed
also refused it. Provide the information under section 19 of the act as sought in Appellant’s RTI
application.

Order of the First Appellate Authority:

Not replied.

Grounds for Second Appeal:

Documents seen partly during inspection if they do not have it, they should give statement.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. S.K.Marwah
Respondent: Mr. G.R.Sangwan, PIO
The PIO will give the information on Points 6 to 10 to the appellant. The Commission directs the
PIOs of the Chief Engineer’s office & Suptd. Engineer’s office and Mr. G.R. Sangwan to
provide information that each of them holds on Point no. 5.

Decision:

The appeal is allowed.

The information will be provided to the appellant before 20 July 2009.

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 cost as per Section 7(6) of
RTI Act.

Shailesh Gandhi
Information Commissioner
1 July 2009

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