CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Saiar Market,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/000211/3034
Appeal No. CIC/SG/A/2009/000211
Relevant Facts
emerging from the Appeal
Appellant : Mr. Chirag Saini
4447, Aaryapura Sabji Mandi,
Delhi – 110007
Respondent : Mr. Kunal
SDM & PIO,
Govt of NCT of Delhi
Office of the Sub Divisional Magistrate
Narela at Alipur, N-W District,
Delhi – 110088
RTI application filed on : 04/11/2008
PIO replied : 17/01/2009
First appeal filed on : 04/12/2008
First Appellate Authority order : Not mentioned
Second Appeal filed on : 06/02/2009
The appellant had sought information from PIO, Govt. of NCT of Delhi in respect of
Patwari, Mr. Om Prakash through following queries.
Sl. Information Sought PIO’s Reply
1. What is monthly income of Patwari, Mr. Om This pertains to DC Office
Prakash working in North-West Revenue Khanjhawala, kindly apply there.
Department.
2. Is it true that distance between Home and Office No such information.
of Mr. Om Prakash is around 50-60 kilometers?
3. Mr. Om Prakash travel 100-125 km every day No such information.
by car. Which costs around 450 to 500 rupees
every day. Dose Indian Government bears his
petrol bills.
4. If Mr. Om Prakash himself bears this cost then This is not a question as per RTI Act.
is it possible for him considering his limited
income. Kindly furnish details of property he
has as of now?
5. How many hours Mr. Om Prakash stays in the Since patwari has to visit his village
office? and various courts his office timings
are not fixed.
6. Does Rs. 1000/- is compulsory to give Mr. Om So such information is available in the
Prakash for one “Fard” as was asked by him? office.
7. Which month in a year you chose for “Girdawri” is done as per Revenue
“Girdawri”. What is last day and month for Rules. You can see applicable rules.
“Girdawri”. However Girdawri is generally done
two times in a year.
8. Do you take departmental action against patwari On receipt of complaints the proper
for not completing Girdawri in time? If yes the actions are taken.
give details of such procedure.
9. I am visiting office every third day since two Give a copy of application to Tahsil
months for my “Fard” but I did not got it. Dar he will take appropriate action.
Kindly give reasons for the delay.
10. I have talked to Mr. Om Prakash on his mobile No such record.
phone several time but he is not ready to give
my “Fard” without Rs. 1000/- and bribe.
11. Can a private person change records. No such record available.
12. How many years of his services are left? This relates to DC office kanjhawala.
13. How much amount Mr. Om Prakash has This relates to DC office kanjhawala.
withdrawn from his P.F. Account recently.
The First Appellate Authority ordered: –
Not mentioned.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Chirag Saini
Respondent: Mr. Deepak on behalf of Mr. Kunal PIO
The respondent will provide the information to the appellant on query 1 before 10 May 2009.
Decision:
The Appeal is allowed.
The PIO will provide the information on query 1 to the appellant before 10 May
2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
May 01, 2009
(In any correspondence on this decision, mentioned the complete decision number.)