CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002805/10256
Appeal No. CIC/SG/A/2010/002805
Relevant Facts
emerging from the Appeal
Appellant : Mr. C.K. Rejimon
453, Nav Sansad Vihar,
Plot No. 4, Sector-22, Dwarka,
Delhi – 110077.
Respondent (1) : Mr. Ved Prakash
APIO & Administrative Officer
Municipal Corporation of Delhi
Najafgarh Zone,
Over Head Tank, Najafgarh Road,
New Delhi.
Respondent (2) : Public Information Officer &
Chief Engineer (DEMS),
Municipal Corporation of Delhi
O/o Asstt. Commissioner/HQs,
Gandhi Mela Ground, Town Hall,
New Delhi-06.
RTI application filed on : 15/06/2010
PIO replied : 10/08/2010
First appeal filed on : 31/08/2010
First Appellate Authority order : Not ordered
Second Appeal received on : 04/10/2010
S. No. Information Sought Reply of the PIO
3. With respect to the mechanical sweeping of road<100 feet: Evaluation of tender
i. Reference of tenders published till May, 2010 is in process.
ii. Whether any tenders have been awarded
iii. Whether DEMS considered Dwarka sub-city for mechanical
sweeping
iv. If not, reasons recorded in file noting
v. Expected start date of project
5. Information regarding the outcome and minutes of the meeting held on Pertains to Head
09/02/2010 with the Commissioner, MCD and DF along with file notings Quarters and Engg.
with respect to the Appellant’s email representation dated 28/04/2010. Department.
First Appeal:
Unsatisfactory information was provided by the PIO.
Order of the FAA:
Not ordered.
Ground of the Second Appeal:
Incomplete information provided by the PIO and inaction on the part of the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. C.K. Rejimon;
Respondent (1): Mr. Ved Prakash, APIO & Administrative Officer;
Respondent (2): Absent;
The PIO has given certain information but is now directed to give the following specific
information:
1- Query-5: Provide file notings of the minutes of the meeting held on 09/02/2010 initiated by
Director-in-Chief of DEMS and implementation action taken as per file noting.
2- Query -3 (a): Copy of tenders published for mechanical sweeping of roads greater than
100feet.
3- Query -3 (b): Whether any tenders have been allotted.
4- Query -3 (c): Whether Dwarka sub-city has been considered for mechanical sweeping.
5- Query -3 (d): If Dwarka Sub-city has not been considered any reasons which may be on the
records or file notings.
6- Query -3 (e): If any date has been fixed for mechanical sweeping in Dwarka.
Decision:
The Appeal is allowed.
The PIO is directed to give the information on the six points directed above to the
Appellant before 20 December 2010.
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
01 December 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)