Central Information Commission Judgements

Mr.J K Jain vs Delhi Jal Board, Gnctd on 22 June, 2011

Central Information Commission
Mr.J K Jain vs Delhi Jal Board, Gnctd on 22 June, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2011/001070/13013
                                                                  Appeal No. CIC/SG/A/2011/0001070
Relevant facts emerging from the Appeal:

Appellant                             :       Mr. J. K. Jain,
                                              A-33/2 Shish Ram Park,
                                              Uttam Nagar,
                                              New Delhi-110059

Respondent                            :       Mr. Paras Ram
                                              PIO & Joint Director (South West),
                                              Delhi Jal Board,
                                              Jal Sadan, Shiv Mandir Marg,
                                              Lajpat Nagar, New Delhi

RTI application filed on              :       21/09/2010
PIO replied on                        :       27/10/2010
First Appeal filed on                 :       09/11/2010
First Appellate Authority order on    :       04/01/2011
Second Appeal received on             :       20/04/2011

Sl.   Query                                                                                      Reply PIO
1.    Complete details of arrears have shown to be outstanding in the water connection           Case      of
      no. 19835 and 38513.                                                                       late
2.    Details of bills issued by DJB and/or paid by me against the above mentioned               payment of
      meters during the last three years.                                                        bill,
3.    Name and designations of the officers responsible for adding fictions arrears in           resulting in
      each bill and action taken by DJB against such erring officers.                            surcharge
4.    Ref. No. and date sent by ZRO concerned to computer/billing section during last            on       the
      three years for rectification of arrears in the bills issued against above meters in the   amount.
      last three years
5.    Name and designation of the officers responsible for rectification of arrears in
      future bills and action taken by DJB against such erring officers.

Grounds for the First Appeal:
Incomplete information furnished by the PIO

Order of the First Appellate Authority (FAA):
The FAA directed the PIO and APIO to rectify the bills and provide the Appellant with complete
information.

Ground of the Second Appeal:
Non-compliance of the direction given by the FAA. No information has been furnished by the PIO.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Mr. J. K. Jain;

Respondent : Mr. Paras Ram, PIO & Joint Director (South West);

The information has been provided to the Appellant. There was an error in two bills of the
appellant. The PIO states that this because of some error in computer entries. The corrected bill for one
connection has been provided to the Appellant. The PIO states that he will provide the corrected bill
for the second connection to the Appellant before 30 June 2011.
Decision:

The Appeal is disposed.

Information available has been provided.
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 June 2011
(In any correspondence on this decision, mention the complete decision number.) (SS)