Central Information Commission Judgements

Mr.Prem Raj vs Delhi Jal Board, Gnctd on 4 August, 2011

Central Information Commission
Mr.Prem Raj vs Delhi Jal Board, Gnctd on 4 August, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                            File No: CIC/SG/A/2011/001320




Date  of Hearing :  August 4, 2011

Date of Decision :  August 4, 2011


Parties:

           Applicant

           Shri Premraj
           S/o Late Shri Narayan Singh
           H.No.10382, I Floor
           Manakppura
           Temple's Street
           Karol Bagh
           New Delhi 110 005

           The Applicant was present during the hearing



           Respondents

           The Public Information Officer
           Delhi Jal Board
           O/o the Joint Director (R)
           E Block, Preet Vihar
           Delhi

           Represented by : Shri Paras Ram, PIO & Joint Director
                                     Shri S.K.Sharma, Dy. Director (Vig.)
                                     Shri G. Dayal, Dy. Director
                                     Shri Rattan Lal, ZRO (W)­II
                                     Shri Lalit Kumar, AE




                         Information Commissioner            :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission
                                                           at
                                                   New Delhi
                                                                                       File No: CIC/SG/A/2011/001320
                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.25.11.10 with the PIO, DJB seeking information against nine 

points with regard to illegal water connections including rules based on which action can be taken 

against house owners who have such illegal connection, and whether there are rules for those who 

have been caught more than once violating the rules,  during the period 1.4.08 to 31.12.09.  The PIO 

replied on 29.12.10 furnishing point wise information.  With regard to points 4 to 9, he stated that the 

information is not available in the office.  The Applicant filed an appeal dt.21.2.11 with the Appellate 

Authority stating that the provisions of sections under which enforcement is done for the purpose of 

unauthorized connections be informed to him, apart from the office order that has been provided to 

him.   Shri D.Varma, Appellate Authority replied on 21.2.11 directing the PIO to allow inspection of 

files   to   the   Appellant   with   reference   to   the   information   provided   by   the   PIO   of   South/South 

West/Enforcement  Department  on 28.2.11  and 1.3.11.    He further added  as stated  by the PIO, 

Vigilance Department  the issues are under investigation and hence information cannot be provided. 

He however directed the PIO to inform the stage of investigation as of date.  Being aggrieved with the 

reply, the Applicant filed a second appeal dt.12.5.11 before CIC.

Decision

2. During the hearing the following points were discussed.

Points 1 & 2: According to the Respondents, apart from the Order that has been provided to the 

Appellant no further information is available with them in the records with regard to the action that 

should be taken against the owners for unauthorized water connection.

The PIO to inform the same formally in writing to the Appellant.

Point 3: The PIO is directed to provide point wise information in this regard.

Point 4: The RTI  Application for the information relating to the period 20.8.08 to 10.9.09 to the PIO 

of the concerned section with the direction to provide the information directly to the Appellant along 
with the copies of inspection report.  If information is not available / no action has been taken, the 

Appellant to be informed the same formally in writing.

3. The information should reach the Appellant by 4.9.11 and upon receipt of the same the Appellant 

may also be allowed to inspect the relevant  records with regard to his RTI Application on a mutually 

convenient date  and be provided  with attested copies of documents identified by him,  free of cost 

upto 50 pages. He may be charged Rs.2/­ per page for pages  beyond that number.   The inspection 

of records to be completed by 15.9.11.

4. The appeal is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Premraj
S/o Late Shri Narayan Singh
H.No.10382, I Floor
Manakppura
Temple’s Street
Karol Bagh
New Delhi 110 005

2. The Public Information Officer
Delhi Jal Board
O/o the Joint Director (R)
E Block, Preet Vihar
Delhi

3. The Appellate Authority
Delhi Jal Board
O/o the Chief Engineer (S)
Room No.512, Varunalaya
Karol Bagh
New Delhi

4. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.