CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001122/8074
Appeal No. CIC/SG/A/2010/001122
Relevant Facts
emerging from the Appeal:
Appellant : Mr. V.P. Yadav,
252, Hastsal Village,
New Delhi- 110059.
Respondent : Mr. Dalip Singh
Public Information Officer &
Asstt. Commissioner,
Municipal Corporation of Delhi,
West Zone, Vishal Enclave,
Rajouri Garden, New Delhi- 27.
RTI application filed on : 22/10/2009
PIO replied : 08/12/2009
First appeal filed on : 16/12/2009
First Appellate Authority Ordered on : 05/02/2010
Second Appeal received on : 30/04/2010
The Appellant wanted the following information:
Information Sought Reply of the Public Information Officer (PIO)
Number of employees/ safai karamchari 26 employees of MCD are presently deployed in
(Government or private) with their details, village Hastsal. List enclosed.
deployed for cleanliness in village Hastsal
presently.
Grounds for the First Appeal:
Wrong, misleading and deceptive information provided by the PIO.
First Appellate Authority (FAA) order:
PIO had been asked to revisit the application and if any substantial or additional information can
be provided, the same should be done within a week’s time.
Grounds for the Second Appeal:
Misleading information provided by the PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. V. P. Yadav;
Respondent : Mr. Dalip Singh, Public Information Officer & Asstt. Commissioner;
The PIO received the RTI application late since it was transferred from the original
source. The information has been provided by the PIO but the appellant is complaining that the
cleanliness is not being done regularly. The PIO has committed that the Sanitary Inspector will
keep a book which he will take to four or five citizens in the area to get their comments every
week.
Decision:
The Appeal is disposed.
The information has been provided.
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
09 June 2010
(In any correspondence on this decision, mention the complete decision number.)(SC)