Central Information Commission Judgements

Mr.Dinesh Kaushik vs Government Of Nct Of Delhi on 2 August, 2010

Central Information Commission
Mr.Dinesh Kaushik vs Government Of Nct Of Delhi on 2 August, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/001757/8798
                                                                   Appeal No. CIC/SG/A/2010/001757

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Dinesh Kaushik
                                           A-56 Anoop Nagar,
                                           Uttam Nagar,
                                           New Delhi-110059

Respondent                          :      Public Information Officer &
                                           Director
                                           Ministry of Labour and Employment
                                           Shram Shakti Bhawan,
                                           Rafi Marg, New Delhi-110001

RTI application filed on            :      15/02/2010
PIO replied                         :      Not enclosed
First appeal filed on               :      09/04/2010
First Appellate Authority order     :      21/05/2010
Second Appeal received on           :      24/06/2010

Information Sought

The Appellant sought information regarding –

• What eligibility criteria were used to decide a BPL family for the purpose of issuance of RSBY
smart card in Delhi State?

• What documentary proofs were collected from the BRI families?
• Does the department have records of documents submitted by beneficiaries? If yes then please
provide me name and address of office where these documents can be inspected.
• Was any agency engaged to prepare data of BPL families? If yes, please give me Name and
address of that agency?

• Please provide me list of NGOs and RWAs who have participated in the RSBY scheme? How
much amount was paid to these NGOs/RWAs?

• Please provide me list of all the BPL families enrolled by your department/appointed agency.
Please provide data in a Compact Disk (CD).

• Please provide me list of all the BPL families, which have been issued RSBY smart card. The list
should be provided in a CD.

• Please provide me Name and address of all the District Kiosks in Delhi. What are the working
hours of these District Kiosks?

• Please provide Name, designation and address of all the Field Key Officers (FKO) in each district.
• Please provide me Name, Designation and Address of all the officers who were nominated District
Key Managers.

• Please provide me details of Project Office and District Office in Delhi?
• What is number of call center?

• Since all the data related to this scheme is electronic based, why the same has not been provided
by your departments website under section 4 of RTI Act? Please intimate the date by which the list
of beneficiaries will be available at your website.
Reply of the Public Information Officer (PIO)
Not enclosed.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):

The appeal had been disposed off.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and unfair disposal of the appeal by the FAA.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Dinesh Kaushik
Respondent: Absent;

The appellant states that he has been given a CD giving the list of BPL families who had been
issued RSBY Smart Cards to entitle them to get free treatment from certain facilities. He states that the list
of 7000 persons shows that no father’s name and addresses are mentioned in about 50% of the cases. The
Commission notes that this information required to be declared suo-moto by public authority under it
obligation under Section 4(1)(b) of the RTI Act. The Commission therefore directs the PIO to ensure that
this information is displayed on the website of the department before 25 August 2010.

Decision:

The Appeal is allowed.

The PIO is directed to ensure that the information as described above is displayed on
the website of the public authority before 25 August 2010.

The PIO is also directed to email the report along with the url address where the
information has been uploaded to rtimonitoring@gmail.com. The Report must include:

1. Measures taken to fulfill disclosure obligations under Section 4 including making
information available on your official website.

2. Measures put in place to ensure regular updating of the information uploaded on the
websites.

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
02 August 2010
(In any correspondence on this decision, mention the complete decision number.)(IN)