Central Information Commission Judgements

Mr.K K Dikshit vs Government Of Nct Of Delhi on 2 June, 2011

Central Information Commission
Mr.K K Dikshit vs Government Of Nct Of Delhi on 2 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/2011/000823/12666
                                                                   Appeal No. CIC/SG/A/2011/000823

Relevant Facts

emerging from the Appeal

Appellant : Mr. K. K. Dikshit,
C-22/1-E Mohan Garden,
Nawada, Uttam Nagar,
New Delhi-59

Respondent : Mr. Varun Kapoor
Public Information Officer & Dy. Secretary
Chief Minister’s Office,
Government of NCT of Delhi,
RTI Cell, C-302, 3rd Level, Delhi secretariat,
New Delhi-110002.

RTI application filed on                :    07/09/2010
Transfer of RTI application             :    22/09/2010
PIO Replied                             :    not replied
First appeal filed on                   :    11/10/2010
First Appellate Authority order         :    26/11/2010
Second Appeal received on               :    02/02/2011

Information sought by the appellant :

1. How much money has been provided for the physically handicapped in the last 10 years to the
various trust and organizations by the ministries and departments of the Delhi Govt. Provide a
chart wise description along with the names and address

2. How much land has been given to the trusts and organizations for the physically handicapped
by the Delhi Development Authority, at what cost and provide the address of the lands given

3. What is the validity of the P.C.O. being provided to the physically handicapped by the Delhi
Chief Minister and Society Welfare Department

4. What is the role of the Chief Minister of N.D.M.C Why a reservation of 3% has not been
provided for the physically handicapped in the N.D.M.C. tenders. Will it be provided further or
not.If not, please provide the reason

5. How many employees work in the category A B C D E of the various department sectors of the
Delhi Govt. How many physically handicapped employees are there in each category. Provide
chartwise description

Reply of the PIO :

Not replied

First Appeal:

No information has been provided.

Order of the FAA:

The application letter has been transferred to the concerned officer on 22.09.2010

Ground of the Second Appeal:

The information sought for has still not been provided.
Relevant Facts emerging during Hearing:
The following were present:

Appellant : Absent;

Respondent: Mr. Varun Kapoor, Public Information Officer & Dy. Secretary;

The Respondent states that since the information sought by the Appellant was related to four
other public authorities the RTI application was duly transferred on 22/09/2010 to PIO Minister of
SC/ST, PIO Department of Social Welfare, PIO Secretary NDMC and PIO DDA. If the Appellant was
not satisfied with the information provided by these four PIOs or had not received information from
them he should have filed the first appeal in those departments.

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
02 June 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)