CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001309/13308
Appeal No. CIC/SG/A/2011/001308
Relevant Facts
emerging from the Appeal
Appellant : Mr. Deepak Yadav
287/23, Omkar Nagar-B,
Tri nagar, Delhi-110035
Respondent : Mr. Naurang Singh
PIO & SE-I,
Municipal Corporation Of Delhi,
Office of SE-I, West Zone
Vishal Enclave, Rajouri Garden,
New Delhi
RTI application filed on : 19/02/2011
PIO replied : 04/04/2011
First appeal filed on : 09/04/2011
First Appellate Authority order : not ordered.
Second Appeal received on : 13/05/2011
S.No Information sought by the appellant Reply of the PIO
1. Give details about the work done by work’s department and Information enclosed.
MLA Head in Ward no. 97 of Kirti Nagar.
2. Give the copies of measurement book, expenditure details To get the copy of these reports, a sum of Rs.
and copy of draft. 250/- has to be deposited.
3. Give the names and area of JE/AE/Ex. EN of this ward. Sh. O.S.Rana, AE- 21/05/10 and Sh. Naveen
Whether there is any complaint against them? If yes then Kumar JE 06/01/2011. No action is being
give the action report? taken against them.
Grounds of the First Appeal:
Information provided is incomplete and incorrect.
Order of the FAA:
Not ordered
Ground of the Second Appeal:
Information provided is incomplete and incorrect.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Deepak Yadav;
Respondent: Mr. Ajay Gautam, EE on behalf of Mr. Naurang Singh, PIO & SE-I;
The PIO had provides most of the information initially and the FAA had ordered on
01/06/2011 for the balance information to be provided within 10 days. The respondent shows that he
has provided the balance information to the appellant on 08/06/2011 which the Appellant admits he
has received.
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 July 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)