Central Information Commission Judgements

Mr.Harish Kumar vs Mcd, Gnct Delhi on 20 September, 2011

Central Information Commission
Mr.Harish Kumar vs Mcd, Gnct Delhi on 20 September, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2011/002165/14705
                                                                  Appeal No. CIC/SG/A/2011/002165

Relevant facts emerging from the Appeal:

Appellant                            :     Mr. Harish Kumar,
                                           628/3 Shivaji Road, Pul Mithai,
                                           Delhi-110006

Respondent                           :     Mr. S. S. Rana
                                           PIO & ADC (Engineering),
                                           Municipal Corporation of Delhi
                                           O/o The Addl. Dy. Commissioner(Engg.),
                                           9th Floor, Civic Centre, Minto Road,
                                           Delhi-110002.

RTI application filed on             :     27/01/2011
PIO replied on                       :     17/02/2011
First Appeal filed on                :     25/03/2011
First Appellate Authority order of   :     08/04/2011
Second Appeal received on            :     01/08/2011

Information Sought:
   (a)    According to the Caution Department's letter No. PIO (Vig.)/CRIA/HC/3176/2010/126 Dt.
          07/01/2011 in RTI No. 3176 there are some cases pending on the Superintending Engineer, Sh.
          Suresh Chandra, S/o Sh. Mangal Sen since 2007 and 2009, then according to which office
          order he got the authority of Karol Bagh Zone?
   (b)    Did the order of Engineering Department (Head Office) applied on Sh. Suresh Chandra,
          Superintendent Engineer, Karol Bagh.
   (c)    If the order of the Engineering Department (Head Quarter) that any Engineer involved with the
          proceedings of RDA should not be handed over the charge of building department, has been
          dismissed, then; provide the certified copy of the same.
   (d)    Provide the certified copies issued by the Commissioner; MCD, Additional
          Commissioner(Engineering Department), and the Engineering Department (Head Office)
          according to which the involved officer get the authority.
   2. That according to the transfer order of the Engineering Department on dated 30/12/2010 and
       31/12/2010, how much tax was paid by the relieved J.E and the A.E, (from Building Department
       Karol Bagh Zone) to the related officer. Give the list of the record.
   3. That who was the J.E and the A.E who joined the Building Department, Karol Bagh by the
       transfer order(Engineering Department) of date 30/12/2010 and 31/12/2010? Give details of their
       Joining Application, Joining Order, and the Order of Distribution of work.
   4. Provide the certified copies of the Degree/Diploma of Engineering with the SC/ST/OBC
       Certificate (if any), of the all posted Superintendent Engineers, Executive Engineers, Assistant
       Engineers and Junior Engineers (Building Department, Karol Bagh Zone), since 2005 to
       25/01/2011.


                                                                                            Page 1 of 3
    5. (a) That who was the Engineers who punished by the Central Information Commission (since
        01/01/2010 to 25/01/2011), whose payment was done by their own monthly incomes.
   (b) Give the copies of the monthly incomes of the Engineers who paid the penalty by the means of
       their monthly incomes.
   6. (a) If the penalty paid by the means of Draft, then provide the Draft No. with date and amount.
       (b)      Is the order regarding the draft was issued by the Commissioner, MCD/CA Cum FA,
       MCD/ Central Information Commission? If not, then what is the base according to which the cash
       draft was paid?
   7. Is this information is corrected that according to the order No. HC-I/Engg/HQ/08/1290 dated
        07/05/2008, the Building Department Karol Bagh Zone, there are 3 Assistant Engineers, and 5
        Junior Engineers are employed. Provide the copies of sitting of the posts.

     The PIO Reply:
     1. Copy of transfer policy enclosed.
        (a) Copy of order of posting of Sh. Suresh Chandra, SE is enclosed.
        (b) Yes.
        (c) No Such information is available.
        (d) No such information is available.
    2. Reply will be provided by PIO/SE/KB Zone.
    3. Same as 2 above.
      4. The information is not available in complied form, preparation of such information will involve
research work and divert the resources of Public Authority. It is requested to specify the particular name
about whom the information is required.
   5. Same as 2 above.
  6. Same as 2 above.
  7. Same as 2 above.

Grounds for the First Appeal:
Unsatisfactory reply was given to the appellant by the PIO.

Order of the First Appellate Authority (FAA):
       "Delay of 2 days in dispatching the reply because of the weekly offs is condoned off. The
appellant is advised to obtain the photocopies of the required documents from the PIO office on any of the
working day, as per provisions of the RTI Act. The appeal is disposed off. "

Ground of the Second Appeal:
Unsatisfactory information had been provided by the PIO.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr A. S. Chauhan, AO(Engineering) on behalf of Mr. S. S. Rana, PIO & ADC
(Engineering) and Mr. Suresh Chandra, PIO & SE (Karol Bagh Zone);

The PIO states that information was provided as per available records. The Appellant had sought
the information about the copies of the caste certificates of those who were employed in the reserved
categories and also copies of degrees/diplomas of all Engineers employed in Engineering Department of
Karol Bagh Zone from 2005 onwards. The respondent explains that these are available in the personal
files of all the Engineers and the personal files are available wherever an engineer is serving. The PIO has
however provided the copies of the degrees/diploma as well as caste certificates of 19 Engineers serving
in the Building Department of the Karol Bagh Zone on 12/08/2011.

Page 2 of 3

Decision:

The Appeal is disposed.

The information available 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
20 September 2011
(In any correspondence on this decision, mention the complete decision number.)(NS)

Page 3 of 3