Central Information Commission Judgements

Shri.Kuldeep Singh Yadav vs Mcd, Gnct Delhi on 9 August, 2011

Central Information Commission
Shri.Kuldeep Singh Yadav vs Mcd, Gnct Delhi on 9 August, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building, Old JNU Campus,
                         Opposite Ber Sarai, New Delhi -110067
                                 Tel: + 91 11 26161796
                                                           Decision No. CIC/SG/A/2011/001737/13972
                                                                   Appeal No. CIC/SG/A/2011/001737
   Relevant Facts

emerging from the Appeal:


   Appellant                                :     Mr. Kuldeep Singh Yadav,
                                                  B-116, Shiv Park,
                                                  Nagloi, Delhi- 110041

   Respondent                               :    Mr. K. C. Meena
                                                 PIO & SE-II (West Zone)

Municipal Corporation of Delhi,
Vishal Enclave, Rajouri,
New Delhi- 110027

RTI application filed on : 03/03/2011
PIO replied : ————

First Appeal filed on : 19/04/2011
Order of First Appellate Authority : 01/06/2011
Second Appeal received on : 29/06/2011

Information Sought:

Provide the information of the two year total development work of Ward No. 43(Nagloi East) of the year
2008-2009 and 2009-2010 of the following:

1. Work Order

2. Name, Address and the copy of the license of the agency

3. Copy of Agreement

4. Copy of RD

5. Copy of MB

6. All test report(water, cement, brick, etc)

7. Provide the sample(material) RMC and Bitumin content

8. RMC Cement content report

9. Thickness(RMC report)

PIO’s Reply:

No Reply

Grounds for First Appeal:

The Appellant seeks complete information from the PIO.

Order of the First Appellate Authority:
The FAA directed the PIO to dispose of the application within 15 days time and disposed off the appeal.

Grounds for Second Appeal:

The Appellant is deprived any of information by the PIO.

Relevant Facts emerging during Hearing:
Following were present:

Appellant: Absent;

Respondent: Mr. K. C. Meena, PIO & SE-II (West Zone);

The respondent has given a letter from the Appellant showing that he has received all the
information and does not wish to pursue the matter.
Decision:

The Appeal is disposed.

The information has been received.
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 August 2011
(In any correspondence on this decision, mention the complete decision number.) (kh)