CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003563/11329
Appeal No. CIC/SG/A/2010/003563
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Bant Ram,
C/O Chander shekhar,H.No-B11-1170
KC Road, Street No.2, Barnala,
Punjab-14810
Respondent : Mr. Amit Kumar Jain
Public Information Officer &
Assistant Commissioner (G),
Delhi Jal Board,
Government of NCT of Delhi,
Varunalaya Phase 2,
Karol Bagh, New Delhi-110005
RTI application filed on : 11/08/2010
PIO replied : 03/09/2010
First appeal filed on : 06/10/2010
First Appellate Authority order : 01/11/2010
Second Appeal received on : 20/12/2010
Sl. Information Sought Reply of the PIO
1. Whether the office order issued by DDA for consideration of It cannot be replied at this moment
services of work charge be implemented in Delhi Jal Board as same has not been implemented
by Delhi Jal Board.
2. If yes, upto when the said circular will be implemented in Same as above
Delhi Jal Board
3. Upto when , accordingly, the arrears of second ACF w.e.f Same as above.
7.4.2001 will be paid
4. If not why. Same as above.
First Appeal:
Reply to the question was not given properly by the PIO.
Order of the FAA:
“Reply to Q .No1 has been furnished to the appellant by the PIO there is no real cause of grievance.
However, as regards to Q.no.03, reply furnished by PIO is misleading and needs to be clarified as to why
the said office order not been implemented. The PIO may accordingly furnish a reply to the appellant
within a week.”
Ground of the Second Appeal:
Misleading and unsatisfactory reply was sent
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Bant Ram;
Respondent: Mr. Amit Kumar Jain, Public Information Officer & Assistant Commissioner (G);
The PIO has given the information as per the available records. The Appellant wishes to know if
DJB would implement a policy that is adopted by DDA for its employees and reasons why it is not being
implemented by DJB. The PIO has stated that there is no record of any such decision hence these does not
constitute information as defined under Section 2(f) of the RTI Act.
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
07 February 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)