Central Information Commission Judgements

Mr.J.D. Kataria vs Mcd, Gnct Delhi on 1 November, 2011

Central Information Commission
Mr.J.D. Kataria vs Mcd, Gnct Delhi on 1 November, 2011
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                          Decision No. CIC/SG/A/2011/001842/15422
                                                  Appeal No. CIC/SG/A/2011/001842

Relevant facts emerging from the Appeal:

Appellant                                 :       J D Kataria
                                                  9398, Tokriwalan, Azad market
                                                  Delhi-110006

Respondent                                    :   Public Information Officer
                                                  Health Department
                                                  Municipal Corporation of Delhi
                                                  Civil Lines Zone, Delhi-110054

RTI application filed on                  :       06-04-2011
PIO replied on                            :       16-05-2011
First Appeal filed on                     :       09-05-2011
First Appellate Authority order of        :       No order
Second Appeal received on                 :       13-07-2011


Q.No.     Information sought                               Reply of PIO
1.        Information regarding Dr. Ashok that how he      Dr. Ashok pioneered his job
          pioneered his job from which dept. with Year     from Municipal Corporation
          and month in written.                            29-12-92 to 29-04-02.
2.        Photocopy of details of Dr. Ashok from 1 Jan     Photocopy from Jan 2007 to
          2009 to 8 April 2011.                            April 2011 can be obtained
                                                           from Okhla dept.
3.        What address does Dr. Ashok provided when he Dr. Ashok provided his
          started with his job, and where he resides ancestral home address.
          currently?
4.        Provide photocopy that is Dr. Ashok lives in his Still lives in his ancestral
          ancestral home or Govt Quarter?                  home.


Grounds for the First Appeal:
The PIO did not give complete and true information.

Order of the First Appellate Authority (FAA):
 PIO had furnished the admissible information.

Ground of the Second Appeal:
PIO had not given complete and true information.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Absent
Respondent: Dr. AK Rawat, DHO Civil Lines along with Mr. Dharamveer Singh,
Assistant Malaria Inspector

The PIO states that the information available as per record has been provided to the
Appellant and the FAA had ordered on 03/06/2011 that the Appellant will be offered an
inspection of the relevant records. The PIO had offered to give an inspection of the
relevant records by his letter of 17/06/2011. The Respondent however states that the
Appellant did not take the opportunity of inspection of the records.

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
01 November 2011

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