Central Information Commission Judgements

Mr. Harpal Singh Rana vs Government Of Nct Of Delhi on 20 April, 2011

Central Information Commission
Mr. Harpal Singh Rana vs Government Of Nct Of Delhi on 20 April, 2011
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796
                                                                      Decision No. CIC/SG/A/2011/000039/12060
                                                                              Appeal No. CIC/SG/A/2011/000039
Relevant Facts

emerging from the Appeal:

Appellant                               :       Mr. Harpal Singh Rana
                                                A-1, Gaon or dak Kadipur,
                                                Delhi-110036

Respondent                              :       Mr. Vimal Kumar
                                                PIO & Superintendent
                                                Power Department,
                                                8th Floor, B-Wing, Delhi secretariat,
                                                I.P. Estate, Delhi.

RTI application filed on                   :        14/09/2010
PIO replied                                :        27/09/2010.
First appeal filed on                      :        02/11/2010
First Appellate Authority order            :        06/12/2010
Second Appeal received on                  :        27/12/2010
 Sl.                     Information Sought About                                      PIO Reply
1.      Each department must be specify the date and serial          Date and serial number is specified on letter.
        number during the reply or transferring.
2.       Please give the answer in Hindi under speech act or         Answer of this letter is in Hindi.
         moreover in C.D.
3.      Those complaint numbers, which were using to register        This question has not been transferred to
        the complain in N.D.P.L. How many complains/                 companies because as per the order of Delhi
        applications in concern of these numbers - 9212298039,       High Court, transferred it to W.P. no. 542/2007,
        200612, 9136235051, 9210307778, 8010070017, 9136..           543/2007 and 544/2007 under RTI on

are found? Regarding the subject? When action will be 23/01/2007. N any Hindi officer has appointed
taken regarding these numbers? Please provide the at Power department.
information of each numbers separately.

4. Is there any penalty against consumption of any undone This question is under the ACT, section 6(3) has
task by power companies, then please mention the transferred to the power electric board.
penalty over the above mentioned numbers? How it is
possible to get? Give the name and address of concerned
officers and provide the information in regarding of each
number separately.

5. What penalty has been paid by consumer to electric board This question is under the ACT, section 6(3) has
against of undone task? How much it cost as penalty? transferred to the power electric board.
Please provide the name, address and phone number of
officers of entire Delhi and entire power companies. Name
the officer who is responsible to get that penalty?

6. When the rule of penalty was build? What changes it have This question is under the ACT, section 6(3) has
and when it has invoked? How many application has been transferred to the power electric board.
taken in concern and how much power companies has
paid penalty? Specify the name, address & Phone numbers
of complainer and penalty holder separately.

7. In July how much power supply was cut down? How This question has not been transferred to
many times it is happened? Name the officers through companies because as per the order of Delhi
them power supply was cut down? Specify the time of cut High Court, transferred it to W.P. no. 542/2007,
down and start again according to the village. Specify 543/2007 and 544/2007 under RTI on

Page 1 of 2
each day and time of shutdown. 23/01/2007. N any Hindi officer has appointed
at Power department.

8. Kadipur, buradi, kenjhawal, baakar pur village faced the This question has not been transferred to
shutdown during 16 august to 12 sep. Specify the details companies because as per the order of Delhi
of times of breakdown, supply failure, time period of High Court, transferred it to W.P. no. 542/2007,
shutdown, date with reasons. 543/2007 and 544/2007 under RTI on
23/01/2007. N any Hindi officer has appointed
at Power department.

9. Regarding of consumption of power and its earning in any This question is under the ACT, section 6(3) has
of two months April- may, june, july. transferred to the Delhi Transco Limited but not

a) Regarding the consumption of unit from all transferred to distributed companies because of
different consumers of domestic, public and Delhi High Court order to transferred it to W.P.
industrial. How much consumptions and earnings had no. 542/2007, 543/2007 and 544/2007 under
occurred from different consumer class? Provide all RTI on 23/01/2007. N any Hindi officer has
the details separately. appointed at Power department.

b) How much power has available from where and
on what cost?

c) How much total demand and consumption of
supply was?

d) In October 2010 how much power was consumed
for sports? From where it was avail, is there any
action took regarding subject?

Grounds of the First Appeal:

Information is not provided with in the time limit. Appellant is not satisfied.

Order of the FAA:

“Queries 4, 5 and 6 has transferred to power electric board and query 9 transferred to Delhi Transco Limited..

Ground of the Second Appeal:

The appellant was not satisfied.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Mr. Vimal Kumar, PIO & Superintendent;

The PIO has informed the appellant that queries 4, 5 & 6 has been transferred to DERC. Since the
information is held by DERC. Query-9 pertains to Delhi Transco Limited and the DISCOMS. Queries 3, 7, 8 & 9
pertains to DISCOMS which have been ruled to be public authority by the Commission. However, the
Commission’s decision has been stayed by the Delhi High Court and hence the RTI application cannot be
transferred to them.

Decision:

The Appeal is disposed.

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 April 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)

Page 2 of 2