Central Information Commission Judgements

Mr. Deepak Yadav vs Municipal Corporation Of Delhi on 16 April, 2009

Central Information Commission
Mr. Deepak Yadav vs Municipal Corporation Of Delhi on 16 April, 2009
                CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi -110 067.
                        Tel: + 91 11 26161796

                                            Decision No. CIC/SG/A/2009/000204/2763
                                                   Appeal No. CIC/SG/A/2009/000204

Relevant Facts

emerging from the Appeal

Appellant : Mr. Deepak Yadav,
287/23, Onkar Nagar-B,
Tri Nagar, New Delhi-110035.

Respondent : Mr. R.K. Chauhan,
PIO,
Municipal Corporation of Delhi,
Rohini Zone, Rohini,
New Delhi.


RTI application filed on                :      03/11/2008
PIO replied                             :      04/12/2008
First appeal filed on                   :      04/12/2008
First Appellate Authority order         :      not replied.
Second Appeal filed on                  :      06/02/2009

Appellant had asked in his RTI application regarding his previous
complaints.

S. No. Information Sought. The PIO replied.

1. Please provide daily progress report All application of the appellant was
of my complaints. received and accordingly Challans
were made.

2. Name designation and department Mr. P.K. Chauhan took Challan
of the officials who were working action.
on my case.

3. What action will be taken against The above officer had been made
those officials for not taking action challan above said matter time to
on my complaints? time Hence, there is no question for
penalty.

4. Please tell me that, what action had As above Para 1 & 2.

been taken on my complaint and
who is the responsible officials.

5. What action had been taken on my On the said matter two times Challan
complaints? How much time spent had been made and on dated
on my case by any officials of the 23/12/2008 a letter was sent to Police
department? Please tell me. Department for taking action.
The First Appellate Authority ordered.
Not replied.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Deepak Yadav
Respondent: Mr. Pyarelal APIO
The PIO will give the dates on which the complaints were received and the dates on
which action was taken.

The APIO assures the appellants that every month a challan will be issued and the
footpath will be kept vacant.

Decision:

The appeal is allowed.

The PIO will give the information described above to the appellant before 30 April
2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
16 April 2009

(In any correspondence on this decision, mentioned the complete decision number.)