Central Information Commission Judgements

Mr. Jai Dhara Singh vs Municipal Corporation Of Delhi on 26 March, 2009

Central Information Commission
Mr. Jai Dhara Singh vs Municipal Corporation Of Delhi on 26 March, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi -110067
                        Tel: + 91 11 26161796

                                          Decision No. CIC /WB/A/2008/00686/SG/2442
                                                 Appeal No. CIC/WB/A/2008/00686/SG

Relevant Facts

emerging from the Appeal:

Appellant                             :       Mr. Jai Dhara Singh
                                              1/390 Bhagwan Pur Khera, Loni Road,
                                              Shahdara, Delhi-110032.

Respondent                            :       Mr. Ashok Kumar Nigam,
                                              Commissioner&PIO
                                              Municipal Corporation of Delhi
                                              Head Quarter Town Hall,
                                              Chandini Chowk, Delhi-06.

RTI Application filed on              :       29/11/2007
PIO replied                           :       19/12/2007
First appeal filed on                 :       18/01/2008
First Appellate Authority order       :       08/04/2008
Second Appeal filed on                :       19/04/2008

Information Sought:

The Appellant had asked following information from ADC(Bhasha):-
There have been 13 Editions of Nigam Alok Patrika so far published by MCD from
Hindi Section, Town Hall. Please supply the copy of all publications till year 2006.

PIO’s Reply:

PIO had replied that the year 1994 to till date these publications are published
only for Hindi Section’s employees not for outsiders. We will give you copies if you
pay at Rs. 2 per page for 799 pages, Rs. 1598

The First Appellate Authority ordered:

The First appellate authority ordered “Sh.Dhara Singh has crossed all limits of
decency expected from a citizen. This appeal, otherwise is also liable to be rejected
being time-barred, or merit less. At the same time I would ask PIO to look into the
aspects as to what criminal action can be initiated against the appellant for making
uncalled comments against the departments working which has otherwise the effect of
denigration the image of the institution as a whole. This is necessary because before
making any sarcasting remarks the Appellant, as Law abiding citizen should be having
adequate proof in support of charges he is being levying against the department, failing
which the legal consequences thereof. The appeal is dismissed with the observations
and papers are sent back to PIO for consigning to record”.

The following were present:

Appellant : Mr. Jai Dhara Singh
Respondent: Mr. Madan Lal PIO
The appellant writes abuses and insults in his applications.
The PIO has also offered to give the publications on payment of Rs. 2 per page, but the
appellant has not paid the amount.

Decision:

The appeal is dismissed.

The appellant has not been willing to pay the additional fee of Rs. 2 per page.
This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
26th March 2009

(In any correspondence on this decision, mentioned the complete decision number.)
(AK)