Central Information Commission Judgements

Mr.Mr. Harish Kumar vs Mcd, Gnct Delhi on 23 August, 2011

Central Information Commission
Mr.Mr. Harish Kumar vs Mcd, Gnct Delhi on 23 August, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2011/001890/14199
                                                                      Appeal No. CIC/SG/A/2011/001890
Relevant facts emerging from the Appeal:

Appellant                            :       Mr. Harish Kumar
                                             RZ-213-L/17, Tuglakabad Extn.
                                             Near Tara Apartments,
                                             New Delhi - 110019

Respondent                           :       Mr. Dilip Singh
                                             PIO & AC
       Municipal Corporation of Delhi
       Najafgarh Zone, Overhead Water Tank,
       Najafgarh, Delhi

RTI application filed on             :       14-03-2011
PIO replied on                       :       26-04-2011
First Appeal filed on                :       30-05-2011
First Appellate Authority order of   :       13-06-2011
Second Appeal received on            :       18-07-2011

Information Sought: The Appellant wants to the about:
   1. Intimate the actual amount paid for booking of community Hall-Dabri (Ground Floor), Near
      MTNL Exchange office (Ward No.129-Dabri in Najafgarh Zone), for the day marriage function on
      14-12-2009.
   2. Provide me certified copy of Application form and its Annexures which were submitted for the
      booking of community Hall-Dabri (Ground Floor), Near MTNL Exchange office (Ward No. 129-
      Dabri in Najafgarh Zone), for the day marriage function on 14-12-2009.

The PIO reply:
   1. Booking of the Dhabdi Communities House first floor for wedding by Shri Gyan Singh R/O B-
      1/154, Gali No 3 Shiv Market, Vijay Enclave. And booking date 29-09-2009 or wedding date is
      14-02-2009. Actual cost was of the booking Rs- 10510. In which included heritage amount.
      Enclosed his receipt.
   2. Appllent had booked the Dhabdi Communities House with the copy of the application, voter id
      card, ration card, bank pass book and daughter photographs. Old ration card had been putted in the
      Nigam store. But ration card had been destroyed due to the water. So ration card is not avilable.

Grounds for the First Appeal:
Unsatisfactory reply was given to the appellant by the PIO.

Order of the First Appellate Authority (FAA):"The appellant Sh. Harish Kumar did not turn up
whereas Sh. Hukam Chand A.O./NGZ, on behalf of PIO appeared and heard.
   On perusal of record it is seen that the reply has already been furnished to the appellant which is found
proper and satisfactory."

Ground of the Second Appeal:
Appellant was not satisfied with PIO and unsatisfactory order was given by the FAA.
 Relevant Facts

emerging during Hearing:

The following were present
Appellant : Mr. Harish Kumar;

Respondent : Mr. Hukum Chand, AO on behalf of Mr. Dilip Singh, PIO & AC; and Mr. Anup Singh,
APRO;

The respondent has claimed that certain records had been destroyed during rains in 2010. However, he
claims that such a damaging/destruction of records has not been claimed the then community worker Mr.
Anup Singh Dagar. The Commission directs Dy. Commissioner Mr. J. B. Singh to inquire into the matter
and if the record is available ensure that the information is sent to the Appellant by the PIO. If however,
the record is not available appropriate action should be taken against Mr. Anup Singh Dagar for using
records and not informing anybody about this.

The PIO is also directed to provide a split-up of the Rs.10510/- which were deposited in MCD’s account.

Decision:

The Appeal is allowed.

The PIO is directed to either provide the information to the Appellant or send a copy
of the Dy. Commissioner’s inquiry report to the Appellant before 30 September 2011.
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
23 August 2011
(In any correspondence on this decision, mention the complete decision number.) (ved)

Copy through Mr. Kukum Chand, AO to:

To,
The Dy. Commissioner
Municipal Corporation of Delhi
Najafgarh Zone, Overhead Water Tank,
Najafgarh, Delhi