Central Information Commission Judgements

Mr. Narayan Singh vs Municipal Corporation Of Delhi on 17 August, 2009

Central Information Commission
Mr. Narayan Singh vs Municipal Corporation Of Delhi on 17 August, 2009
                CENTRAL INFORMATION COMMISSION
                 Club Building, Opposite Ber Sarai Market,
                   Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                                Decision No.CIC/SG/A/2009/001582/4459
                                                      Appeal No. CIC/SG/A/2009/001582

Appellant                                   :         Mr. Narayan Singh
                                                      S/o Late Shri Dhani Singh ,
                                                      335, Magolpur Kala,
                                                      Sector-2 Rohini
                                                      New Delhi-110085

Respondent                                  :         Public Information Officer/
                                                      Asstt. Commissioner
                                                      Municipal Corporation of Delhi
                                                      Rohini Zone, Rohini Sector-5
                                                      New Delhi-110085

RTI application filed on                    :         01/05/2009
PIO replied                                 :         04/06/2009
First Appeal filed on                       :         25/05/2009
First Appellate Authority order             :         No mentioned.
Second Appeal Received on                   :         26/06/2009


Information sought:
S.No Information Sought                                PIO's Reply
1.     List of all staff (from Safai staff to Safai    Name of eight staff members has
       Superintendent) who worked during               been provided by PIO.
       22/02/ 2007 to December 2008.
2.     Written statement of those staff during   Written statement has been
       that period.                              provided       in  departmental
                                                 investigation.
3.      After inspecting by vigilance bureau This question is related to vigilance
        provide details of name and address, bureau
        details of those who were involved in
        breaking sewer/drain of which photograph
        has been already sent on 13/09/2008
        AZ2182157 to MCD.
4.      (a)After    making    investigation   by Both question are related to
        vigilance, name two in numbers who did vigilance bureau
        not do their duty and responsibility of
         their work,
        (b) Give report after making investigation
        by vigilance, who ignored complaints, not
        doing their duty and responsibility.
5.      (a) Name of department and official who       (a)This document has been received
        received the document given on                by Safai staff under department of
        11/11/2008 AZ2338244 by Appellant.            D. E. M. S without signing.
        (b) The official has not given diary no and   (b) Safai staff has no diary number.
        date on this document. What action has
        been taken against whom by the
        department?
6.      (a)The document given on 11/11/2008           (a) Report of closing sewer/drain
        AZ2338244 received by Safai department.       had been given by people of that
        Provide name and post of officials who        street.
        gave report of closing sewer/drain.           (b) The order of closing sewer/drain
        (b) Name and post of officials who issue      has not been given by any official.
        order of closing the sewer/drain/drain.
        Provide copy of that order.

7.      What has action been taken against those The work of D. E. M .S is cleaning
        who have          write themselves that the made sewer/drain and opening it
        sewer/drain has been open?                 after stopping flow. But making of
                                                   sewer/drain is the function of work
                                                   department.
8.      Photocopy of letter that has been given by Document is enclosed.
        Municipal Councilor (Ward no.47) to
        drain/sewer/drain cleaners.
9.      What has action been taken against those Regarding this no senior official
        who did not submit written statement? By recorded the statement so unable to
        whom this action has been taken?           give copy of it.
10.     Provide permission to appellant to go Appellant is himself young and
        Court.                                     educated so decide himself.

Grounds for First Appeal:
Appellant alleged that PIO had not provided any written statement, report, information as
desired in RTI application.

Order of the First Appellate Authority:
Not mentioned
Grounds for Second Appeal:
Appellant stated that reply of question no. 3 and 4 had not been provided.
He requested for reply of 3, 4 from vigilance department and 2, 5, 6, 7, 9, 10 from Safai
department.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Narain Singh
Respondent: Mr. AS Yadav, PIO

The PIO has provided the information but the Appellant is not satisfied with it. Basically
the Appellant has a grievance that a drain has been blocked in front of his house. He has
been filing various Right to Information Applications trying to get proof of this and he
alleges that there has been negligence on the side of the public authorities. It would be
fruitful if he did an inspection of files relating to the works in his street at the Sanitation
and Engineering Departments. The Appellant is willing to do this inspection.

Decision:

The Appeal is allowed.

The PIO Mr. AS Yadav will facilitate inspection of records at the Sanitation and
Engineering Departments on 25 August 2009 and 26 August 2009 respectively.

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
17 August 2009

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