CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/002286/5365
Appeal No. CIC/SG/A/2009/002286
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Arpit Bhargava,
24B/3, Desh Bandhu Gupta Road,
Near MCD Office, Karol Bagh Zone,
New Delhi- 110005.
Respondent : Mr. R.B.Sharma
Public Information Officer
Delhi Transport Corporation.
Peeragarhi Depot, Delhi.
RTI application filed on : 15/06/2009
PIO replied : 06/07/2009
First appeal filed on : 18/07/2009
First Appellate Authority order : 18/08/2009
Second Appeal received on : 09/09/2009
S. No Information Sought Reply of the PIO
1. Whether DTC has a depot or bus stop at Yes there is a bus stop.
Anand Parbat (212 Bus stop).
2. The length of the road where buses can be There is no bus depot at Anand
parked (Desh bandhu gupta road) if there is a Parbat.
DTC depot there.
3. The maximum boundary limit of the depot. Same as above.
4. The time duration for which the buses can Does not come under the
stop to pick passengers. purview of this department.
5. "Whether the DTC can take away rightful Same as above.
enjoyment of residents premises of its owner
if there is a residence just before the DTC bus
stop which is creating trouble for the
residents.”
First Appeal:
Unsatisfactory information provided by the PIO.
Order of the FAA:
The FAA directed the PIO (Dy CGN [Tr] Sc House) to furnish the information regarding queries
4 and 5 within 10 days.
Ground of the Second Appeal:
Non compliance of the order of FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Arpit Bhargava;
Respondent : Mr. R.B.Sharma, PIO & Dy. CGM (WEST);
The Appellant admits that all the information has bee provided to him. He has a grievance that
the buses standing outside his house is inconvenient and he believes that this is not correct. He
will have to agitate at some other forum for this.
Decision:
The Appeal is dismissed.
The information has been provided.
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
04 November 2009
(In any correspondence on this decision, mention the complete decision number.)(RR)