CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002739/10181
Appeal No. CIC/SG/A/2010/002739
Relevant Facts
emerging from the Appeal
Appellant : Mr. Jeet Choudharry
150-B, Gali No. 1, Ramesh Market,
EOK, New Delhi – 110065.
Respondent : Public Information Officer &
Dy. Director Horticulture
Municipal Corporation of Delhi
Horticulture Department, South Zone,
Green Park, New Delhi.
RTI application filed on : 12/07/2010
PIO replied : 30/08/2010
First appeal filed on : 23/08/2010
First Appellate Authority order : 01/09/2010
Second Appeal received on : 28/09/2010
Notice of Hearing sent on : 22/10/2010
Hearing held on : 26/11/2010
S. No. Information Sought Reply of the PIO
1. Details of duty of time of Beldar in Muster Duty hours of MR Beldar is 9 am to 5 pm.
roll.
2. Whether the age of employees who was In general circumstances, age of employees
working on muster roll could be under 18 working on MR could not be less the 18 years.
years.
3. Whether Mr. Manvir Singh S/o Mr. Suraj Mal Mr. Manvir Singh had been transferred to central
was 18 years old at the time of his zone hence it could be obtained from the
appointment. concerned zone.
4. Certified copy of present and absent details of Information was not readily available as it was 20
Mr. Manvir Singh according to MRECR for years old.
the year 1986-87, 1987-88, 1988-89 and
1989-90.
First Appeal:
Non-receipt of information from the PIO.
Order of the FAA:
The PIO/DDH/Central Zone was directed to send the reply to the Appellant within 15 days. The
PIO/DDH/South Zone was directed to furnish reviewed reply in respect of point no. 4.
Ground of the Second Appeal:
Non-compliance of the FAA’s order by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Not Present
Respondent : Mr. R.K Singh, Deputy Director Horticulture, South Zone, MCD.
The respondent shows that he has provided the information to the appellant as per the First Appellate
Authority’s order. He has obtained the attendance details of Sh. Manvir Singh for the period 1986 – 1990
and sent the same to the appellant.
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
26 November 2010
(In any correspondence on this decision, mention the complete decision number.) (GJ)