Central Information Commission Judgements

Mr. Hakim Asfak Ahmed vs Municipal Corporation Of Delhi on 9 July, 2009

Central Information Commission
Mr. Hakim Asfak Ahmed vs Municipal Corporation Of Delhi on 9 July, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office),
                      Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                  Decision No. CIC/SG/A/2009/001330/4040
                                                         Appeal No. CIC/SG/A/2009/001330

Relevant Facts

emerging from the Appeal:

Appellant                         :      Mr. Hakim Asfak Ahmed
                                         A-354, Hari Enclave,
                                         Kiradi Suleman Nagar,
                                         Delhi-110036.

Respondent                        :      Mr. R.K.Ailawadi
                                         Public Information Officer &
                                         Sputd. Engineer (MRZ-III)
                                         Municipal Corporation of Delhi
                                         F-2 Block, Outer Ring Road,
                                         Mangolpuri, New Delhi.

RTI application filed on          :      01/12/2008
PIO replied                       :      24/04/2009
First appeal filed on             :      01/02/2009
First Appellate Authority order   :      29/04/2009
Second Appeal filed on            :      26/05/2009

  Sr. Information Sought                      PIO's Reply
  1. Give the information that where are      The cemented net has been fitted in those

the iron net which was earlier in the parks of ward no. 39 which has not iron net.
place of cement net in the park of
ward no. 39 under Sultanpur Majra

2. Give the information if the iron net No iron net was sold.
was sold.

3. Number of the park in ward no. 39. Does not pertain to this department.

4. Number of working gardener in those Does not pertain to this department.
parks.

5. Details of the amount, which is Does not pertain to this department.
required for maintenance of those
parks.

6. Give the details if the amount Does not pertain to this department.
provided by the MCD is used
properly in maintenance of parks.

7. Is there tubewells in all the parks? Does not pertain to this department.

8. How the parks are watered if there is Does not pertain to this department.
no tubewells?

9. Give the proper information after Does not pertain to this department.
proper inspection of park.

10. Give the details of money provided by In ward no. 39, the Municipal Councilor was
MCD to Municipal Councilor of ward allotted Rs.2 cr., from which 20 works have
no. 39 for the work of street and been completed which was allocated to works
nallah. department and 32 works will be completed in
current financial year.

11. Give the proper details of expenditure Amounts from allocated fund have been spent
for different purposes by Municipal on repairing of streets and nallah in each area
Councilor of ward no. 39. of ward no 39.

12. Number of the streets prepared in Works are done in each area because of
ward no. 39. Maintenance Division.

13. Number of Blocks in ward no. 39. Four blocks (D,H,E and P) are in ward no. 39.

14. Details of amount spent for different 20 works have been completed which was
purposes in each block. allocated to works department in 2008-09 and
32 works will be completed in current
financial year.

15. Give the proper details of the amount The roads, which was to be repaired, has been
incurred for preparing cemented street cemented in ward no. 39.
in each block.

16. Number of cleaner in ward no. 39. Does not pertain to this department.

17. Details of facilities of public welfare Does not pertain to this department.

available in ward no. 39.

18. Details of facilities provided by This department has not all the information
Municipal Councilor in the said ward. related to all the facilities. Information related
to only works department is being furnished.

19. Total amount provided by MCD to Old records are not available. Records are
ward no. 39 till date. given from the period when this colony was
transferred to Rohini Zone.

20. Details of facilities provided by Does not pertain to this department.

Municipal Councilor in the said ward
till date.

21. Details of amount spent for the Does not pertain to this department.

purpose of sewerage system.

22. Details of streets and facilities 20 works have been completed which was
provided by MCD in ward no. 39. allocated to works department in 2008-09 and
32 works will be completed in current
financial year.

23. Number of works completed and This department has not all the information
given by the MCD in ward no. 39 till related to all the facilities.
ate.

24. Number of facilities of public utility -As above-

provided by the MCD in ward no. 39.

25. Details of amount received by the Amount received by the Municipal Councilor
Municipal Councilor of ward no. 39 of ward no. 39 from MCD, was spent on
from MCD for different purposes. maintenance of streets and parks.

Grounds for First Appeal:

Unsatisfactory and incomplete answer received from the PIO.

Order of the First Appellate Authority:

The First Appellant Authority ordered, “The original application of the Appellant and the replies
furnished by the DDH and EE(MRZ-III) have been gone through and it is found that the reply to
question No. 9, 11, 14, 15, 16, 17 & 19 have not been provided properly. PIOs are directed to
furnish the specific details as asked for in the application of the appellant within a period of 15
days.”

Grounds for Second Appeal:

Unsatisfactory and incomplete answer received from the PIO and no action taken by the FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent
Respondent: Mr. R.K.Ailawadi, PIO and Mr. S.P.Singh(Horticulture)
The respondent shows that the balance information was provided after the order of FAA on
20/05/2009. This appears to be correct and from the paper it appears that the information has
been provided.

Decision:

The Appeal is disposed.

Information has been provided to the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
If information is not provided in the time stipulated under Section 7(6) of the RTI Act, it has to be provided free of
cost to the Appellant

Shailesh Gandhi
Information Commissioner
9 July 2009

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