Central Information Commission Judgements

Mr. Balu Ram Gupta vs Mcd, Gnct Delhi on 22 October, 2010

Central Information Commission
Mr. Balu Ram Gupta vs Mcd, Gnct Delhi on 22 October, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/002499/9871
                                                                   Appeal No. CIC/SG/A/2010/002499
Relevant Facts

emerging from the Appeal

Appellant : Mr. Balu Ram Gupta
B-7/20 (Plot), Sec-17,
Rohini, Delhi – 110089.

Respondent : Public Information Officer &
Dy. Chief Accountant
Municipal Corporation of Delhi
Rohini Zone, Sec-V,
Rohini, Delhi – 110085.

RTI application filed on               :     28/05/2010
PIO replied                            :     14/06/2010
First appeal filed on                  :     08/07/2010
First Appellate Authority order        :     20/08/2010
Second Appeal filed on                 :     07/09/2010
Notice of Hearing sent on              :     23/09/2010
Hearing held on                        :     22/10/2010
Sl.                 Information Sought                                   Reply of the PIO

1. Certified copy of circular no. F(3)/76- Pertained to Accounts Department, MCD, Kashmere
IAD/HQ/1332 dated 30/06/2010. gate.

2. Certified copy of circular which shows the Did not pertain to Account Deptt, Rohini Zone.

method of audit in MCD School in a year.

3. Date wise details of external accountant audit As above.

of MCD school, Sec-17, Rohini.

4. Voucher wise details of amount spent on Information could be obtained from education
general item expenditure and science department, Rohini zone.

expenditure between 01/04/1996 and
31/07/2008 in the said school along with
voucher number and amount.

5. Certified copy of all voucher as mentioned The documents could be provided on deposition of
above. requisite amount for the photocopy.

6. Details of amount that can been approved by The clerk of the account department could approve any
the clerk of account department. amount after verifying the bill.

7. The IPO No. 84E266302 was given in this The Appellant was suggested to meet the concerned
matter officer if he found the reply to be unsatisfactory.

First Appeal:

Incomplete and unsatisfactory information received from the PIO.

Order of the FAA:

Not attached.

Ground of the Second Appeal:

Incomplete information received from the PIO and no action taken by the FAA.
Relevant Facts emerging during Hearing:

Both the parties were given an opportunity for hearing. However, neither party appeared. The respondent
Mr. K. S. Bisht, Dy. Chief Accountant/PIO, Rohini Zone had sent a letter dated 05/10/2010 to the
Commission informing that the complete information has been provided to the appellant on 15/09/2010
after the order of the First Appellate Authority. The PIO has further stated that the appellant is satisfied
with the information and has submitted a copy of the letter give by the appellant to the CIC in which the
appellant has stated that he is satisfied with the information and does not wish to pursue the appeal.

Decision:

The Appeal is disposed.

The 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.
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
22 October 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)