Central Information Commission Judgements

Mr.Narendra Prasad vs Mcd, Gnct Delhi on 11 August, 2010

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

                                                    Decision No. CIC/SG/A/2010/001839+001840/8903
                                                           Appeal No. CIC/SG/A/2010/001839+001840

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. Narender Prasad
                                            D-53/1,
                                            Harkesh Nagar,
                                            Delhi- 110020

Respondent                          :       Mr. Navin Verma
                                            Public Information Officer & SE-II
                                            Municipal Corporation of Delhi
                                            Office of the S.E- II (Central Zone),
                                            Zonal Office Building,
                                            Lajpat Nagar-II, Delhi-110024.

RTI application filed on            :       31/03/2010
PIO replied                         :       30/04/2010
First appeal filed on               :       07/05/2010
First Appellate Authority order     :       13/05/2010
Second Appeal received on           :       02/07/2010

Sl.                      Information Sought                                   Reply of the PIO
1. Detail of the names along with and address and telephone         Does not relate to this office.

no’s of the sweepers and workers employed in ward 200 of
Harkesh Nagar?

2. How many sweepers are employed in gali DOTF of Hakesh In this gali two workers had been
Nagar and please give detail of the work timetable/schedule? employed- Bhola and Veerasingh

3. Detail of the roads/region along with the name of the The above mentioned workers are
sweeper for which these sweepers are responsible for responsible.
cleanliness?

4. Please provide the name, address, telephone no. and office Sh. Jaipal SG is responsible for the
address of the officers who are responsible for the inspection.
inspections of these workers.

5. The roads and sewerage lines that are constructed in Harkesh These are made as per the rules of the
Nagar, do they confirm with the plan that is proposed? MCD.

6. Details of the funds sanctioned by the MCD for the purpose       The Appellant is requested to     come
    of work that has to be done in Harkesh Nagar.                   and inspect the records of the    office
                                                                    after giving intimation two        days
                                                                    before.
Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
The appeal had been disposed off since the PIO had replied.

Page 1 of 2

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and unfair disposal of the appeal by the FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Narender Prasad;

Respondent: Mr. S. R. Meena, EE (M-iv) on behalf of Mr. Navin Verma, PIO & SE-II;

The PIO has given most of the information to the appellant. For additional clarification the PIO is
directed to give a copy of the drawing by which the drainage system and roads by which the works had
been done.

Decision:

The Appeal is disposed.

The PIO is directed to give the information as directed above to the appellant before
30 August 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
11 August 2010
(In any correspondence on this decision, mention the complete decision number.)(IN)

Page 2 of 2