Central Information Commission Judgements

Mr.Deepak Yadav vs Mcd, Gnct Delhi on 8 August, 2011

Central Information Commission
Mr.Deepak Yadav vs Mcd, Gnct Delhi on 8 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/2011/001674/13920
                                                                Appeal No. CIC/SG/A/2011/001674

   Relevant Facts

emerging from the Appeal:

   Appellant                               :      Mr. Deepak Yadav,
                                                  287/23, Onkar Nagar- B,
                                                  Trinagar, Delhi-35

    Respondent                             :       Public Information Officer,
                                                   Superintending Engineer (Project)
                                                   Municipal Corporation of Delhi,
                                                   Civil Lines Zone, 16 Rajpur Road,
                                                   Delhi-54

   RTI application filed on                 :     22.02.2011
   PIO replied                              :     20.04.2011, 01.03.2011, 30.06.2011
   First Appeal filed on                    :     09.04.2011
   Order of First Appellate Authority       :     12.05.2011
   Second Appeal received on                :     20.06.2011

Information Sought:

The Appellant sought the following information:

1. Regarding the construction of main road of Hansraj College and in relation to this the
information of the Works Department Counselor head and MLA head, when they are making
the road.

a) Name of works

b) Details of the work

c) The accepted fund for the works

d) The date of acceptance of funds for the work

e) The date on which the work will be completed and state of the work in progress

f) The name of the agency instrumental in carrying out the work

g) On which basis the work is allotted?

h) What amount of the fund has been utilized?

i) Provide a certified copy of the work map.

j) On what basis and when the decision taken for carrying out the work? Provide a copy of the
related decision taken.

2. The Appellant also seeks the document of the following works. The Appellant also wants to
see the ingredients used in the following work certified by the related ingredients department.
The Appellant come to the decided place and departments shall show him the samples that
should be sealed one. The Appellant seeks the time and date for the meeting where he can
inspect the sample.

a) Management Book

b) Detail of the expenditure

c) Road map

3. The name and area of the JE/AE/EE of the related wards and also tell whether there any
complaint or departmental proceedings going on against them? It yes, then provide the action
taken report. Since when these JE/AE/EE are deputed in these areas? Provide the dates of their
appointment.

PIO’s Reply:

No reply
Grounds for First Appeal:

The Appellant was not provided with any information.

Order of the First Appellate Authority:
The FAA ordered the PIO/SE CL Zone to transfer the RTI Application to the SE (Project), CL Zone. It
further directed the PIO to go through the information received from his APIO’s before sending the
same to the Appellant to avoid the delay and disposed of the appeal.

Grounds for Second Appeal:

The Appellant till seeks complete information.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Deepak Yadav;

Respondent: Absent;

Certain information has been given to the Appellant but the PIO is now directed to provide the
information on the following:

1- Query-3: The name and area of the JE/AE/EE of the related wards and also tell whether there
any complaint or departmental proceedings going on against them? It yes, then provide the
action taken report. Since when these JE/AE/EE are deputed in these areas? Provide the dates
of their appointment.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant
before 30 August 2011.

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

Shailesh Gandhi
Information Commissioner
08 August 2011
(In any correspondence on this decision, mentioned the complete decision number.) (JV)