Central Information Commission Judgements

Mr.Devender Singh Tomar vs Mcd, Gnct Delhi on 15 June, 2011

Central Information Commission
Mr.Devender Singh Tomar vs Mcd, Gnct Delhi on 15 June, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2011/000995/12887
                                                                   Appeal No. CIC/SG/A/2011/000995
Relevant facts emerging from the Appeal:

Appellant                            : Mr. Devender Singh Tomar,
                                       16/9980. St. No. 5, Near Sarai
                                       Rohilla Rly. Station, New Rohtak Road.
                                       New Delhi- 110005

Respondent                           : Mr. Suresh Chandra
                                       Public Information Officer &
                                       Superintendent Engineer (KBZ),
                                       Municipal Corporation of Delhi,
                                       Karol Bagh Zone, DB Gupta Road,
                                      Anand Parbat, New Delhi-I 10005

RTI application filed on             :   18-02-2011
PIO replied to application on        :   17-03-2011(after first appeal)
First Appeal on filed on             :   22-03-2011
First Appellate Authority order of   :   30-03-2011
Second Appeal received on            :   13-04-2011

No.                Information Sought                            Reply of the PIO
1.    When were Sh. Rohit Sharma J.E Civil and Sh. Sh. Rohit Sharma J.E Civil is appointed from
      Tarachand Gautam A.E Civil in Ward No. 150? 15 July 2010 and Sh. Tarachand Gautam A.E
                                                   Civil is appointed from 10-12-2010 in Ward
                                                   No. 150.
2.    Give the attested copy of work done by Sh. Information sought is in 30 pages therefore
      Rohit Sharma J.E Civil and Sh. Tarachand amount required to be deposited is `. 60.
      Gautam A.E Civil including work orders, information would be provided after the
      samples, measurement bills, estimates etc.   deposit of money.

Grounds for the First Appeal:
No information provided.

Order of the First Appellate Authority (FAA):
PIO was directed to provide all attested copy.

Ground of the Second Appeal:
Appellant paid the additional fee as demanded on 25/03/2011, but Information provided is wrong and
incomplete.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Devender Singh Tomar;

Respondent: Mr. Suresh Chandra, PIO & SE; Mr. A. K. Gupta, EE(M-I) KBZ;

The PIO has provided information regarding query-2 of work orders that were issued and being
executed after the positing of Tarachand Gautam A.E Civil. The Appellant states that he wants details
of work orders in which Tarachand Gautam A.E Civil has passed the bills. He has identified 16 work
orders which he has provided to the PIO. The Commission directs the PIO to provide the details
regarding 16 work orders.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as detailed above to the Appellant
before 10 July 2011.

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
15 June 2011
(In any correspondence on this decision, mention the complete decision number.)(AA)