Central Information Commission Judgements

Mr. I. K.Saini vs Govt. Of Nct Of Delhi on 22 January, 2010

Central Information Commission
Mr. I. K.Saini vs Govt. Of Nct Of Delhi on 22 January, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2009/003127/6535
                                                           Appeal No. CIC/SG/A/2009/003127

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. I. K.Saini
                                            A-70, 2nd Floor, NDSE-II,
                                            New Delhi - 110049

Respondent                          :       Mr. S.C.Tyagi

Public Information Officer & Dy. Secretary
Govt. of NCT of Delhi
Dy. Secretary Public Grievances Commission,
M-Block, Vikas Bhawan,
I.P.Estate, New Delhi – 110110

RTI application filed on : 30/09/2009
PIO replied : 07/10/2009
First appeal filed on : 10/11/2009
First Appellate Authority order : 10/12/2009
Second Appeal received on : 14/12/2009
Date of Notice of Hearing : 22/12/2009
Hearing Held on : 22/01/2010

The Appellant had sought action taken on the following letter form the PIO:

Sl. Information Sought PIO’s Reply

1. Action taken report on letter The letter in question was dealt with in the
dated 16.12.2008 regarding concerned file i.e. appeal no. 2300 and as per
correction in an order of direction of the Competent Authority a letter was
Commission dated 30.06.2008. sent to Delhi Jal Board for compliance of order
dated 30.06.2008. As no response received till
date a reminder is being sent to DJB for above
(copy enclosed.)

2. Action taken report on letter The letter is also dealt in the concerned appeal
dated 8.9.2009 regarding file and it is decided that your appeal has already
corrigendum on the order of the been duly considered & finally the same is
Appellate Authority for the closed in the Commission therefore no further
appeal no. 2541/PGC/DRI/DJB. action lies left on part of PGC.

First Appeal:

Incomplete information was provided.

Order of the FAA:

The FAA ordered that, ” I perused both these files and it appears that in appeal no. 2300, the
appellant requested for rectification in the order. However, no such rectification order has bee
issued till date.

In second appeal no. 2541, the appellant had requested for corrigendum. From the perusal
of the file, it appears that no corrigendum has been issued till date”

Ground of the Second Appeal:

Information was not provided by the PIO, even the FAA had also not provided information.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. I. K.Saini;

Respondent: Mr. S.C.Tyagi, Public Information Officer & Dy. Secretary;

The complete information has been given to the Appellant by the PIO. The Appellant
claims that PGC has not addressed his grievance. The Information Commission has no role in
this matter but can only ensure that the informations provided to the Appellants.

Decision:

The Appeal is dismissed.

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
22 January 2010

(In any correspondence on this decision, mention the complete decision number.)(Rm)