Central Information Commission Judgements

Mr.Jawahar Singh vs Mcd, Gnct Delhi on 4 October, 2010

Central Information Commission
Mr.Jawahar Singh vs Mcd, Gnct Delhi on 4 October, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/002310/9585
                                                                  Appeal No. CIC/SG/A/2010/002310

Relevant Facts

emerging from the Appeal

Appellant : Mr. Jawahar Singh
C-125, Bindapur
Pocket – IV
New Delhi

Respondent : Public Information Officer & Assistant Commissioner
Municipal Corporation of Delhi
O/o the Dy. Commissioner
Zonal office, South Delhi Zone
Green Park, New Delhi- 110016

RTI application filed on : 08/03/2010
PIO replied : 30/03/2010
First appeal filed on : 21/05/2010
First Appellate Authority order : Not Enclosed
Second Appeal received on : 16/05/2010

Information sought

1. Detail about Mr. Mukesh Kumar’s residential address.

2. State the basis on which Mr. Mukesh Kumar has printed his cards with MCD written on them.

3. Name of the officials who are involved in the investigations for the matter above

4. Provide the names of the people in Shriram J.J. camp who have given statement against Mr.
Mukesh Kumar

5. There is no pavement hawker system in Dhaula Kaun area. Specify regarding the membership
status of Mr. Mukesh Kumar in Badder’s Hawkers committee

Reply of the Public Information Officer
No information can be provided regarding Mr. Mukesh Kumar as the permission pertaining some
personal information has to provided only after the consent of that person and the consent was denied.

Grounds for the First Appeal:

Incomplete & unsatisfactory information furnished by the PIO.

Order of the First Appellate Authority (FAA):
Not enclosed

Grounds for the Second Appeal:

Incomplete & unsatisfactory information furnished by the PIO and no hearing done by the FAA
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Jawahar Singh
Respondent: Absent;

The appellant states that Mr. Mukesh Kumar has been appointed on the Hawkers Vending
Committee of his area. The appellant alleges that one of the criteria of being appointed on the Hawkers
Vending Committee is that the person must reside in the same area. Hence there is public interest in
knowing whether the residential address of Mr. Mukesh Kumar makes him illegible on the Hawkers
Vending Committee. At any rate disclosing the residential address of a person who has an official
position can not be considered an invasion on the privacy of an individual. Also in the instant case
since this is a criterion for the said appointment there is also a clear public interest in disclosing the
residential address.

Decision:

The Appeal is allowed.

The PIO is directed to provide the residential address of Mr. Mukesh Kumar as
per the records to the appellant before 25 October 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
04 October 2010
(For any further correspondence on this matter, please mention the file number quoted above.) (VK)