Central Information Commission Judgements

Mr.H B Sharma vs Government Of Nct Of Delhi on 18 May, 2010

Central Information Commission
Mr.H B Sharma vs Government Of Nct Of Delhi on 18 May, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                    Decision No.CIC/SG/A/2010/000830/7771
                                                          Appeal No. CIC/SG/A/2010/000830

Appellant                                  :       Mr. H. B. Sharma,
                                                   C/P-67, Maurya Enclave,
                                                   Delhi-110034

Respondent                                 :       Ms. Sonika Singh
                                                   Public Information Officer & Joint Secretary
                                           Services Department,
                                           Coordination Branch,
                                           Delhi Secretariat,
                                                   Govt. of NCT of Delhi,
                                                   7th level, 'B' Wing,
                                           I. P. Estate, New Delhi-110113

RTI application filed on                   :       05/11/2009
PIO replied                                :       03/12/2009
First Appeal filed on                      :       07/12/2009
First Appellate Authority order            :       13/01/2010
Second Appeal Received on                  :       29/03/2010

Information sought:
   1.     Soft copy of names of the officers and employees of the Commission and their
          officially used Mobile Nos. (Provided by the Government or being reimbursed by the
          Govt.) and their official e-mail addresses.
   2.     Details of arrangement made for request for obtaining information through electronic
          means as being one of the modes given in Section 6(1) of the RTI Act.
   3.     Copy of Transaction of Business Rules to deal with powers of the Central
          Government delegated to the Delhi Govt.
   4.     Name the authority like the LG or cabinet or Chief Minister or Minister in charge of
          the subject matter or the bureaucrats exercising the powers in specific matters.
   5.     The procedure through which the exercise of the power is to be supervised and
          controlled by the Central Government.

PIO's Reply:
"the reply/ information pertaining to this department is as under
    2.      A request for obtaining information may be sent at e-mail address of the PIO i.e
            pioser.delhi@nic.in.

   Rest of the points pertains to multiple public authorities. Section 6(3) of the RTI Act, 2005
   prescribes for transfer of an application to single public authorities....."

Grounds for First Appeal:
RTI application was not transferred concerned.
 Order of the First Appellate Authority:
"the applicant's interpretation as regards Public Authority is not as per as per the provisions of
Public Authority laid down by the RTI Act."

Grounds for Second Appeal:
Incomplete information

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mr. Satinder Mohan, Superintendent on behalf Ms. Sonika Singh, PIO & JS;

The PIO is directed to provide the details of query-1 of the Appellant on a CD regarding
Services Department.

Decision:

The appeal is allowed.

The PIO is directed to provide the information on query-1 to the Appellant
on a CD before 30 May 2010.

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
18 May 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj