Central Information Commission Judgements

Mr. Ajay Giri vs Municipal Corporation Of Delhi on 9 June, 2009

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

                                                      Decision No. CIC/SG/A/2009/000933/3627
                                                             Appeal No. CIC/SG/A/2009/000933


Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Ajay Giri
                                            C-85, Gali No.02, Bhajanpura,
                                            Delhi-110053.

Respondent                           :      EE(M III) Shahdra (N) & PIO
                                            Municipal Corporation of Delhi

Office of the Ex .Engineer-Shah-(N)-M-III
LIG Flats East of Loni Road,
Delhi-110093.


RTI application filed on             :      15/01/2009
PIO replied                          :      27/02/2009
First appeal filed on                :      16/02/2009
First Appellate Authority order      :      Not replied
Second Appeal received on            :      NIL.

Information sought: -

The appellant had sought following information under the RTI Act, 2005:-
Sr. No. Information sought PIO’s reply

1. Please provide the Photostat copies of Applicant may inspect the record of
sanctioned estimate, sketch plan, all five works available in Div. and
scheduled, work order and sample on any working day with prior
report of the following work order. intimation on or before 03.03.09
S.No. Work order no and date between 11 A.M. to 12.00….and if
1 EE/M.III/80-09/141 dt.02.05.08 required the photocopy of the same
2 EE/M.III/80-09/142 dt.02.05.08 will be provided @Rs.2 per copy.

           3     EE/M.III/80-09/143 dt.02.05.08
           4     EE/M.III/80-09/144 dt.02.05.08
           5     EE/M.III/80-09/299 dt.02.09.08

 2.         Whether             above          work   -As above-

executed/completed please provide
photo stat copies of work wise record
entry/abstract, if any, recorded in MB
for the above work.

3. MB No and Bill form no issued against The bill form no and MB no are as
the above said work order also provide under, However the copy of the
the photo stat copies of MB issue entire register is a voluminous
register and bill form issue register information, the applicant may
w.e.f.01.04.08 to 14.01.2009 inspect the same also, and if desired
photocopy will be provided @ Rs.2
per copy.

4. Photocopy of record entry/abstract, if -As above-

any made in MB no 6121, 6122, 6123,
6124, 6125 and 170107.

(i) The period for which -As above-

information asked for
01.04.08 to 15.01.09.

(ii) Other details:- Photocopy of The applicant may inspect the
correspondence/letter available record and if desired he
received/issued, may be provided photocopy of the
report/statement given to record available @ Rs.2 per copy.

                       any          authority/Senior
                       officers related to above
                       said work order.

The First Appellant Authority’s Order:

Not replied.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Ajay Giri
Respondent: Mr. Raj Pal Singh, PIO
The PIO has not been able to give some of the information since he states that
Mr. R.K.Singh, JE has taken away the records and not left them with the department. He states
that Mr. R.K.Singh is suspended and inspite of writing various letters to him, the PIO is unable
to get any response from Mr. R.K.Singh.

The Commission directs the PIO to offer an inspection of records to the appellant. The PIO will
give photocopies of any records that the appellant wants free of cost.

Decision:

The appeal is allowed.

The inspection will be facilitated by the PIO before 20 June 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
9 June 2009

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