Central Information Commission Judgements

Mr. Vijay Kumar Garg vs Government Of Nct Of Delhi. on 15 October, 2009

Central Information Commission
Mr. Vijay Kumar Garg vs Government Of Nct Of Delhi. on 15 October, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2009/002076/5159
                                                          Appeal No. CIC/SG/A/2009/002076

Relevant Facts

emerging from the Appeal

Appellant : Mr. Vijay Kumar Garg,
S/o Shri Prem Chand Garg,
F-49, Vishal Colony, Nangloi,
New Delhi – 110041

Respondent : Public Information Officer
Government of NCT of Delhi.

Samajik Suvidha Sangam, Mission Convergence,
Room No 403, B-Wing,
4th Level, Delhi Secretariat,
New Delhi – 110002

RTI application filed on : 11/05/2009
PIO replied : 23/07/2009
First appeal filed on : 18/06/2009
First Appellate Authority order : 24/07/2009
Second Appeal received on : 27/08/2009

S. No Information Sought Reply of the PIO

1. The details of benefits of the GRC GRC scheme combined with SSS scheme in the year
scheme, especially for the poor. 2008. The aims and objectives of the mission have
been enclosed.

2. The procedure for selecting various On the basis of newspaper advertisements, NGO’s
organizations to carry out the work. short-listed. The criterion for selection included
facilities to be provided, a review of performance of
the projects already undertaken by these
organizations, their experience in the field of
community development, maintenance of financial
documents, access to the community, assets and
resources. The final selection was done on the basis
of recommendations of the Selection Committee

3. The area of expertise of the selected The organizations list is attached and their work
organizations and the work carried revolves around social work.
out by them in the appellants
locality.

4. a) The places where the selected The information has been enclosed.

organizations have worked before.

b) The rules governing the
functioning of these organizations.

5. The fee charged by these Maximum fund allocated to the tune of upto Rs 15.20
organizations. lakhs. Detailed breakup enclosed.

6. The provisions for office space to be Provision for rented accommodation and funds
provided to the organizations for the allocated for the same.
implementation of the schemes.

7. Whether the applications were The organizations work is monitored on a regular
enquired on any government level. basis by the MNGO’s.

8. The allocation of duties and GRC-SK’s areas of operation has been given
responsibilities to officials in the (enclosed).
areas of Hari Nagar, Rohini,
Mundka, Nangloi, JJ Colony,
Rajdhani Park, Swarna Park, Amar
Colony, Nilauti, Kunwar Singh
Nagar.

9. a) Whether the project can prove to The appellant’s organization will have to apply to
be beneficial to the appellants SSS office to carry out the functions of GRC. Only
locality since multiple organizations after a complete review of the work carried out by the
already present to implement the appellant’s organization will the proposal be
same work. forwarded to the Management Committee for further
discussion.

b) Whether any provision for two
local organizations (Shri Prem
Chand Dharmarth Regd and Jan
Kalyan and Manav Vikas
Sangathan) to carry out the functions
of GRC.

10. The procedure to register complaints All complaints can be addressed to Mission Director,
and the likely punishments to be Samajik Suvidha Sangam, Room No- 404, 4th Floor,
meted out if found guilty. B-Wing, Delhi Secretariat, New Delhi.

11. Whether any interference or The hypothetical question is not applicable.

instances of nepotism and
favourtism of government officials
or politicians in the implementation
of the project.

12. a) Copy of the list of the names of GRC centres have been contacted (order No
officials, their designations and 6/OSD/Con/AR/07-08/5910-23 Dated 18/03/08 and
notification for the project. enclosed).

b) The objectives of this project.

First Appeal:

Unsatisfactory information provided by the PIO.

Order of the FAA:

The FAA observed that the appellant was satisfied with the reply given by the Deputy Director
Mission Convergence.

Ground of the Second Appeal:

Unfair disposal of the appeal by the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Absent
The Appellant has stated that the copy claimed to have been enclosed in response to query 12 has
not been enclosed.

Decision:

The Appeal is allowed.

The PIO is directed to give the enclosure to query 12 which was claimed to has been sent before
05 November 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 of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
15 October 2009

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