Central Information Commission Judgements

Mr. Jai Dhare Singh vs Municipal Corporation Of Delhi on 24 December, 2009

Central Information Commission
Mr. Jai Dhare Singh vs Municipal Corporation Of Delhi on 24 December, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                            Decision No. CIC/SG/A/2009/003057/6106
                                                   Appeal No. CIC/SG/A/2009/003057

Relevant Facts

emerging from the Appeal

Appellant : Mr. Jai Dhare Singh,
1/3901, Bhagwan Pur Khera, Loni Road,
Shahdara,
Delhi- 110032.

Respondent : Public Information Officer
Municipal Corporation of Delhi,
Public Health Department, Town Hall,
Delhi- 110006.


RTI application filed on            :      01/09/2009
PIO replied                         :      24/09/2009
First appeal filed on               :      20/10/2009
First Appellate Authority order     :      No order.
Second Appeal received on           :      04/12/2009

Information Sought

The Appellant has sought a compensation of 10.5 crores with interest from the MCD for
harassment received at the hands of MCD officials. Time period- 04/05/1988 till date. If
the compensation was not given to the Appellant, he has asked the officials of MCD to
jump into the Yamuna river.

Reply of the PIO
The nature of information sought does not come under the purview of RTI Act (section 3
[f]).

First Appeal:

Unsatisfactory information provided by the PIO.

Order of the FAA:

No order given by the FAA.

Ground of the Second Appeal:

Unsatisfactory information provided by the PIO and no order passed by the FAA.
Decision:

The Commission has perused the documents submitted by the Appellant. What has been
sought by the Appellant in his RTI Application dated 01/09/2009 is not information as
defined under Section 2(f) of the RTI Act.

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
24 December 2009

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