Central Information Commission Judgements

Mr Dev Pal Singh vs Horticulture Department on 18 November, 2008

Central Information Commission
Mr Dev Pal Singh vs Horticulture Department on 18 November, 2008
                       CENTRAL INFORMATION COMMISSION
                                   Room No. 415, 4th Floor, Block IV,
                                 Old JNU Campus, New Delhi -110 066.
                                        Tel.: + 91 11 26161796

                                                          Decision No. CIC /WB/A/2007/00673/SG/0254
                                                                 Appeal No. CIC/WB/A/2007/00673/SG

Relevant Facts

emerging from the Appeal

Appellant : Mr Dev Pal Singh
T – 34, Aam Bagh, Farm Colony,
Andheriya More,
New Delhi – 110030.

Respondent 1 : PIO & Director (Horticulture)
Horticulture Department (HQ),
Tourist Camp Site, JLN Marg,
New Delhi -110002.

RTI filed on                                 :       23/11/2006
PIO replied                                  :       27/02/2007
First appeal filed on                        :       19/03/2007
First Appellate Authority order              :       03/04/2007
Second Appeal filed on                       :       27/06/2007

The appellant had sought information about purchases made by MCD, Horticulture Department.
Information Sought. The PIO replied. The First Appellate Authority ordered.

The appellant had sought The PIO had provided ” The appellant was not present during the
information from MCD, point wise reply / hearing, wherein the Director Horticulture
department of Horticulture information to the was present from Municipal Corporation of
Department: HQ by 17 questions, appellant on 27/02/2007. Delhi. The reply had been sent to the
i.e. seeking procedures for appellant of which had been place on the case
purchases made, purchase file also. It appears that Mr. D.P.Singh might
proposals, actual requirements, had been satisfied with the reply and hence
records of meetings of MCD, this absence.”
decision taken verbally, who is
liable officer, what was budget Case is dismissed accordingly.
proposal for 1998-99 upto
2003-04 etc.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr Dev Pal Singh

Respondent : Mr. Dharmvir Singh, Deputy Director Horticulture, PIO presently.
The appellant contends that proper information was not provided by the PIO who supplied
the information. The respondent has understood the queries of the appellant very well. The
earlier PIO has retired and perhaps did not understand the appellant’s queries.
Decision:

The appeal is allowed.

The information will be provided by the PIO to the appellant before 30 November, 2008.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
18th November, 2008