Central Information Commission Judgements

Mr.Jagbir Singh Tomar vs Government Of Nct Of Delhi on 7 December, 2010

Central Information Commission
Mr.Jagbir Singh Tomar vs Government Of Nct Of Delhi on 7 December, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/002848/10342
                                                                    Appeal No. CIC/SG/A/2010/002848

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Jagbir Singh Tomar
R/o C-3/263, Yamuna Vihar,
Delhi-110053.

Respondent : Asstt. Commissioner & PIO
Municipal Corporation of Delhi
O/o Asstt.Commissioner,
Shahdara (North Zone), Keshav Chowk,
Near Shyam Lal College, Shahdara,
Delhi.


RTI application filed on             :      24/06/2010
PIO replied                          :      30/08/2010
First appeal filed on                :      10/08/2010
First Appellate Authority order      :      Not ordered
Second Appeal received on            :      06/10/2010

Information sought:

The Appellant has sought information in his RTI Application relating to the high mast light near
Panchvati Park in Yamuna Vihar C-3/C-4 Block.

Reply of PIO:

The information was sought by the Appellant from the Additional Secretary (Power), GNCTD, who
transferred it in MCD and DDA. Subsequently, in response to his RTI application, both the departments
(MCD & DDA) replied that the requisite information did not pertain to their department.

First Appeal:

Unsatisfactory response received from the PIO.

Order of the FAA:

Not ordered

Ground of the Second Appeal:

No response received from the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Jagbir Singh Tomar
Respondent : Absent;

The Appellant had filed RTI application about High Mast Light with the Power Department of
GNCTD. They have transferred the RTI application to MCD & DDA, both of whom stated that they do
not have any information with respect to this subject. With discussions with the appellant it appears that
the High Mast Light about which he is seeking information is the reasonability of BSES Limited. The
Appellant has stated that he has observed that BSES has provided a cable to the said High Mast Light.
Since BSES Limited has disputed the finding of the Commission that it is a public authority and has
moved Delhi High Court in this matter the Commission is unable to direct BSES Limited to provide this
information to the Appellant.

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
07 December 2010
(In any correspondence on this decision, mention the complete decision number.)(AK)