Central Information Commission Judgements

Mr.Baluram Gupta vs Mcd, Gnct Delhi on 13 May, 2010

Central Information Commission
Mr.Baluram Gupta vs Mcd, Gnct Delhi on 13 May, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2010/000791/7721
                                                           Appeal No. CIC/SG/A/2010/000791

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Balu Ram Gupta
                                           B-7/20, Sector 17,
                                           Rohini Delhi

Respondent                          :      Mr. Krishna Chhikara
                                           Public Information Officer &
                                           Deputy Education Office(Rohini Zone)
                                           Municipal Corporation of Delhi,
                                           Sector 5, Rohini
                                           Delhi

RTI application filed on            :      10/11/2009
PIO replied                         :      24/12/2009
First appeal filed on               :      20/01/2010
First Appellate Authority order     :      Not enclosed
Second Appeal received on           :      26/03/2010

S.No              Information sought                                  Reply of PIO:
1.   MCD Sector 17, Rohini has only one              The required information falls under the
     primary school in it. How many rooms does       purview of the engineering department
     the primary school have? To state the year      (Reply sent from Engineering department dated
     of construction of each room in the school      16/02/2010: life tenure of the rooms would be
     and the life tenure of each construction        around 50 years)
2.   In the school about 15 rooms were               As above
     constructed in the year 1995, 6 rooms were      (Reply sent from Engineering department dated
     constructed in 2001, 16 rooms were              16/02/2010t: life tenure of the rooms would be
     constructed in 2007 and about 37 rooms          around 50 years)

were constructed till 2007. To state the life
expectancy of each room

3. How much money has been spent so far The responsibility of repair and maintenance of
from 1995 to 2009 on repair, whitewash the room comes under the works department.
and painting these room Only in the year 2006-2007 some funds were
even taken from the school’s maintenance fund

4. How many of these rooms are being All the 15 rooms constructed in the year 1994
demolished, and to state the reason for the are being demolished as from that side the
same. electricity hypertension line passes through

5. How many more rooms are being 26 rooms are being constructed in the year
constructed in the year 2009? How many 2009. Which would make tit a total of 48
rooms would there thus be in total? Are the rooms. Rooms are constructed according to the
rooms constructed according to the number number of students.
of students in the school?

6. For the capacity of how many students is Rooms are constructed for a capacity of 40
one classroom constructed? students

7. Under whose authority are these rooms Under the authority of high officials and the
being constructed? capital department are all rooms constructed
Grounds for First Appeal:

Incomplete and unsatisfactory information provided by the PIO

Order of the FAA:

Not enclosed

Grounds for the Second Appeal:

Incomplete information provided by PIO

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mr. Krishna Chhikara, Public Information Officer & Deputy Education Office;

It appears that information has been provided to the Appellant on all the queries except
query-3: The PIO states that it would be a huge task to collect and collate all the repair costs
since 1995 to 2009. However if the appellant wants the PIO will arrange an inspection of the
relevant records.

Decision:

The Appeal is disposed.

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
13 May 2010
(In any correspondence on this decision, mention the complete decision number.)(DR)