Central Information Commission Judgements

Mr.Ashok Kumar vs Delhi Electricity Regulatory … on 31 May, 2011

Central Information Commission
Mr.Ashok Kumar vs Delhi Electricity Regulatory … on 31 May, 2011
                         CENTRAL INFORMATION COMMISSION
                          Club Building, Opposite Ber Sarai Market,
                            Old JNU Campus, New Delhi - 110067.
                                    Tel: +91-11-26161796

                                                               Decision No. CIC/SG/A/2011/000799/12602
                                                                       Appeal No. CIC/SG/A/2011/000799

APPELLANT                                     :       Mr. Ashok Kumar
                                                      B -143, Sabji Mandi,
                                                      Chowk kondali,
                                                      Delhi

Respondent                                    :       Mr. Rajsekhar Devguptapu
                                                      PIO & Assistant Secretary
                                                      Delhi Electricity Regulatory Commission(DERC),
                                                      GNCTD
                                                      Viniyamak Bhawan, C - Block, Shivalik,
                                                      Malviya Nagar, New Delhi - 110017

RTI application filed on                      :       24/12/2010
PIO' replied                                  : 30/12/2010 transferred to DERC by Electricity Ombudsman
PIO of DERC replied on                        :       17/01/2011
First Appeal filed on                         :       01/02/2011
FAA's Order                                   :       Not ordered
Second Appeal Filed on                        :       17/03/2011
Hearing Notice Issued on                      :       28/04/2011
Date of Hearing                               :       31/05/2011

Information Sought:-
The appellant through his eleven queries has sought the information regarding the removal of 11 KV high
tension wire lying on the houses by which various accidents have occurred. The appellant has filed
various written complaints regarding the same but nothing has been done. Why these wires have not been
removed. When these wires would be removed? And various other information regarding the same is
required.

Reply from the PIO:-
The PIO replied that it is not possible to reply hypothetical questions.

Grounds for First Appeal:
Unsatisfactory information provided by PIO

FAA's Order:-
Not ordered.

Grounds for Second Appeal:
No reply was made to the appellant.
 Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Ashok Kumar
Respondent: Mr. Rajsekhar Devguptapu, PIO & Assistant Secretary;

The PIO replied that it is not possible to reply hypothetical questions. The PIO however gave ways
by which the Appellant could seek redressal for grievances. The information available on records has been
provided and the PIO has also tried to help by giving additional information which could of help to the
Appellant.

Decision:

The appeal 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
31 May 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)