Central Information Commission Judgements

Mr.Ashok Kumar vs Delhi Electricity Regulatory … on 2 August, 2011

Central Information Commission
Mr.Ashok Kumar vs Delhi Electricity Regulatory … on 2 August, 2011
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                           Decision No. CIC/SG/C/2011/000048/13795
                                                               Complaint No. CIC/SG/C/2011/000048

Relevant Facts

emerging from the Complaint:

Complainant                         :       Mr. Ashok Kumar,
                                            B-143,
                                            Sabji Mandi Chowk,
                                            Kaundu, New Delhi-110096.

Respondent                          :       Mr. Rajsekhar Devaguptapu
                                            PIO & Assistant Secretary,

Delhi Electricity Regulatory Commission
Viniyamak Bhavan, C- Block, Shivalik
Malviya Nagar, New Delhi- 110017

RTI application filed on : 19/10/2010
PIO replied : 22/11/2010
Complaint received on : 04/04/2011

Information sought:- Is in respect to the removal of high tension wires by the concerned authority due
to which many people lost their lives.

1. Provide the information regarding the action taken with respect to the letters sent by him
against the concerned officers and when shall this problem be resolved?

2. Provide information regarding the removal of the front and back wires.

3. Why hasn’t the line over the houses in Harijan Colony been removed yet? Till when shall it be
removed?

4. Give the description of the 11 KV which has been removed. Whether it was removed from
M.L.A’s fund or any other fund?

5. When will the people who were affected by the current of the high tension wire receive
compensation?

Reply from PIO:-

Power Distribution Companies (Discoms) in Delhi are not presently covered under the RTI Act,
2005.in the case DERC Vs CIC High Court has directed that DERC cannot use its regulating
power merely to obtain information (not already with it) from other bodies or concerns in order to
answer queries received by DERC. However following information can be provided.

1. No such RTI application has been received in this office from the applicant. However, from the
subject it appears that the applicant has been sent to GNCTD.

2. 4, 9, 10, 11 – No information has been sought.

3. DERC has no information about the representation sent by the applicant to different organization
as stated by him.

4. 5, 7, 8 – No such information is available with the Commission.

Ground of the Complaint:

Information was not provided by the PIO.

Relevant Facts emerging during Hearing:

The following were present
Complainant: Mr. Ashok Kumar;

Respondent : Mr. Rajsekhar Devaguptapu, PIO & Assistant Secretary;

The respondent states that the information available on the records has been provided to the
Appellant. The complainant is raising a very important issue as regards the 11KV line going over
residential dwelling units. During discussions the PIO has disclosed that the complainant may be able to
get some redressal if he files complaint at DERC under Section 142 of the Electricity Act 2003.

Decision:

The Complaint is disposed.

The information available on the records 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
02 August 2011
(In any correspondence on this decision, mention the complete decision number.) (RU)