CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/000891/3620
Appeal No. CIC/SG/A/2009/000891
Relevant Facts
emerging from the Appeal:
Appellant : Mr.Harpal Singh Rana
A-1, Village Kadi Pur
Delhi-110036
Respondent : Mr. Pushkar Sharma
PIO
Municipal Corporation of Delhi
Office of the Superintending Engineer
Civil Lines Zone.
RTI application filed on : 29/12/2008 PIO replied : 12/02/2009 First appeal filed on : 20/02/2009 First Appellate Authority order : 02/03/2009 Second Appeal filed on : 06/04/2009
The appellant had sought information about the offices, employees, vacancies, details of
work, guarantee and time limit, population density and total area, excavation work for the
propose of road making, the details of expenditure and deposited amount by agencies in
different wards:-
Sl. Information sought PIO’s reply
1. How many Departments and offices are Ward No. 5,6,7 and 8 comes under Civil
working under Civil Line Zone, Give Line Zone’s E.E.M-I address of which below
address of all those department and mentioned:-
offices? Sub-Engineer, M-I,
Civil Line Zone, 16, Rajpur Road,
Delhi.
2. Give details of appointment of officers Mr. V.K.Grover (AE), Mr. V.S.Chouhan
and employees in the respective (JE), Mr.V.K.Gupta (AE), Mr. Amit (JE),
department. Mr. Yashpal Raahilla (JE), Mr.Jagmohan
Sharma (JE).
3. Give the details of vacancy in the all There is no vacancy.
department on said ward.
4. Give the details of income and The copy had already been provided.
expenditure on different items in
different departments and offices.
5. The details of given duties of officers It is related to Town Hall Head quarters.
and employees related to Civil line zone
6. Give the following details in written of The copy had already been provided.
development work in wards:-
a) Name of work
b) Brief description of work
c) Approved amount of work
d) Approval date of work
e) Status of the work
f) Name of the agency.
Give the details of the kind of guarantee
or time limit was provided.
7. Please give the details of population It is not related to this part of question.
density and total area of Bhalsva, in the
Jahangirpur ward J.J.Colony, Nagali
Poona, Kadipur area etc.
8. Give the details of agencies which did No excavation work of road had begun in the
the work of excavation and cutting of said wards.
road for which purpose in what time in
all the wards from April 2007 to Nov,
2008.
9. Give the details of dates and amount -As above-
deposited by agencies and expenditure
in different wards.
First Appellate Authority ordered.
The FAA ordered information on points 4,5, & 6 should be given.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr.Harpal Singh Rana
Respondent : Mr. Ranvir Singh, PIO
The nature of information sought by the appellant should have been provided suo moto by the
public authority. It is apparent that this is not been done and MCD is not fulfilling its basic duties
under Section 4 of the RTI Act. The then PIO Mr. Pushkar Sharma is also guilty of not providing
information in time and not complying with the direction of the first appellate authority.
The information sought by the appellant must be provided and MCD must ensure that this must
available suo moto in fulfillment of its duties under Section 4 of the RTI Act.
Decision:
The Appeal is allowed.
The PIO Mr. Ranvir Singh will give the entire information to the appellant before 10 July 2009.
The Additional Commissioner-Revenue Mr. Tomar is directed to ensure that the Section 4
compliance is done and information of this nature should be available on the website of MCD
before 15 August 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
9 June 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(AK)