Central Information Commission Judgements

Mr.Harvinder Vats vs Mcd, Gnct Delhi on 8 August, 2011

Central Information Commission
Mr.Harvinder Vats vs Mcd, Gnct Delhi on 8 August, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                           Decision No. CIC/SG/A/2011/001725/13918
                                                                  Appeal No.CIC/SG/A/2011/001725
Relevant Facts

emerging from the Appeal:

Appellant                              :          Mr. Harvinder Vats
                                                  Flat no. - 1434/98, Talab Road
                                                  Tri nagar, Delhi- 110035

Respondent                                 :      Mr. K. C. Meena
                                                  Public Information Officer & SE-II
                                                  Municipal Corporation of Delhi
                                                  West zone, Rajouri Garden
                                                  Vishal Enclave, Delhi-110027

RTI application filed on                   :        28/03/2011
PIO replied                                 :       06/05/2011
First appeal filed on                       :       02/05/2011
First appellant authority replied on       :         09/06/2011
Second appeal received on                   :        28/06/2011

Sl.                      Information Sought                                      PIO Reply
1.    Please provide the information of the following works       List was provided to the applicant of the
      done in the head office of municipal council from 2009-     works from March 2009 to December
      2011:                                                       2011 under ward no. 127.
      Name of the works                                           For the copy of the work sketches, the
      Brief detail of the works                                   applicant was asked to deposit rs. 2 per
      Assigned funds for the works                                copy.
      Date of the approval of these works.

Date of the completion of work and the stage of
ongoing work.

Name of the agency undertaking the work
Date of the completion of work
On what basis was the tender given for work?
How much amount has been already used?

Certified copy of the work sketch.

The date and the basis of the decision taken for the
commencement of work.

2. The applicant wants to inspect the documents related to Applicant can come to the office on any
the above mentioned work. working date for the inspection of files.

(a)measurement book (b)account of the costs He may also obtain the photocopy after

(c)sketch(d)etc. submitting the required fees.
Also provide the photocopy of these documents, if
needed after the inspection.

3. The applicants wants to check the samples of the The applicant can come on any working
material used for these works. The samples must be day after giving a prior notice and give the
sealed and original. list of the samples so that he can be
Please inform about the place, time and date so that the provided with the same within a set period
applicant may come for inspection. of time.
Grounds for the First Appeal:

No reply from PIO, though the reply came after the appeal was filed to the First Appellate Authority.

Order of the First Appellate Authority (FAA):
Not enclosed

Ground of the Second Appeal:

Insufficient, incomplete and unsatisfactory information

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Harvinder Vats;

Respondent: Mr. K. C. Meena, Public Information Officer & SE-II;

The Appellant admits that he has done the inspection in Division (M-IV) but some of the
inspection would have to be done at (M-II). The Commission directs the PIO facilitate an inspection of the
relevant records and also taking of a core sample on 17 August 2011 at Piragarhi Office from 10.30AM
onwards.

The Appellant will confirm the samples that he wants with Mr. S. K. Mittal, EE.

Decision:

The Appeal is allowed.

The Commission directs Mr. S. K. Mittal PIO to facilitate an inspection of the
records by the Appellant on 17 August 2011 from 10.30AM onwards at the Piragarhi
Office. Mr. Mittal will also provide the samples required by the Appellant.
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
08 August 2011
(In any correspondence on this decision, mention the complete decision number.) (NS)