CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001498/9030
Appeal No. CIC/SG/A/2010/001498
Relevant Facts
emerging from the Appeal
Appellant : Mr. Inder Pal Kalra
S/o O.P. Kalra,
3141, Ram Bazaar, Mori Gate,
Delhi-06.
Respondent : Mr. Sushil Kumar
Public Information Officer & S.E.
Municipal Corporation of Delhi
City Zone, M.U.L.G. Car Parking,
Asaf Ali Road, Delhi.
RTI application filed on : 15/02/2010
PIO replied : 23/03/2010
First appeal filed on : 03/05/2010
First Appellate Authority order : 01/06/2010
Second Appeal received on : 02/06/2010
S. No Information Sought Reply of the Public Information
Officer (PIO)
1. Certified copies of detailed information of the Officials The required document will be
posted/deputed at the Building Dept. on account of issued to the Appellant at the Office
payment made to the existing staff of the Building Deptt., after payment of the requisite fee.
CZ, MCD, from 1/01/2008 to 31/01/2010.
2. Certified copies of the names, designations address, date of As above.
joining Building Deptt, dated of joining MCD, phone nos.
of the Officials posted/deputed at the Building Dept(CZ).
from 01/01/2008 to 31/01/2010.
3. Certified copies of the transfer policy in MCD for the The RTI Application was transferred
Officials in the Building Deptt, CZ, MCD from 01/01/2008 to ADC (Engg.) for supply of
to 31/01/2010. requisite information.
Grounds for the First Appeal:
Unsatisfactory information was provided by the PIO/S.E. and no information was given by the other PIO.
Order of the First Appellate Authority (FAA):
The PIO/SE was directed to provide the complete information to the Appellant within 7 days.
Grounds for the Second Appeal:
Non-compliance of the FAA’s order.
Page 1 of 2
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Inder Pal Kalra
Respondent: Mr. Sushil Kumar, Public Information Officer & S.E.;
Query-1: The PIO has provided the details of pay bill register of staff to the appellant which gives
breakup of allowances and payments made to the staff members. The appellant wants to
know if there are any other allowance paid to the staff. The PIO will give a statement
stating whether any allowance apart form those mentioned in the pay bill register.
Query-3: The respondent has transferred the query-3 to the ADC(Engineering) on 23/03/2010. The
Commission directs PIO/ADC (Engineering) to provide a copy of the transfer policy as
required by the appellant in his query-3 before 20 September 2010.
Decision:
The Appeal is allowed.
The PIO Mr. Sushil Kumar is directed to give the information on query-1 as directed
above to the appellant before 10 September 2010.
The PIO/ADC(Engineering) is directed to give the information on query-3 to the appellant
before 20 September 2010.
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
18 August 2010
(In any correspondence on this decision, mention the complete decision number.)(ND)
CC:
To,
PIO/ADC(Engineering), Town Hall through Mr. Sushil Kumar, PIO & SE(Civil Lines Zone);
Page 2 of 2