Central Information Commission Judgements

Mr. P.B. Oberoi vs Mr. K.Vijayan on 27 November, 2008

Central Information Commission
Mr. P.B. Oberoi vs Mr. K.Vijayan on 27 November, 2008
                    CENTRAL INFORMATION COMMISSION
                              Room No.415, 4th Floor, Block IV,
                             Old JNU Campus, New Delhi 110 066.
                                    Tel: + 91 11 26161796

                                               Decision No. CIC /WB/A/2008/00392/SG/0324
                                                         Appeal No. CIC/WB/A/2008/00392/

Relevant Facts

emerging from the Appeal

Appellant : Mr. P.B. Oberoi
E-2/28, Sector-16, Rohini,
New Delhi- 110 089

Respondent 1 : Mr. K.Vijayan
Deputy Commissioner (Rohini Zone) & PIO ,
Municipal Corporation of India
O/o the deputy Commissioner,
Rohini Zone, Sector-V, Rohini,
New Delhi

RTI filed on : 02/07/2007 ID No. 1180
PIO replied : 10/07/2007
First appeal filed on : 16/08/2007
First Appellate Authority order : 08/11/2007
Second Appeal filed on : 11/02/2008

The appellant had sought some information related to the maintenance and plantation in ‘E’ Block
parks of E-1 & E-2 and other parks.

SL.               INFORMATION SOUGHT                                     PIO'S REPLY
 1     Name the person responsible for maintenance of        Mr. Rajender Kumar, Supervisor. (M):
       Parks in E-Block Sector-16 Phone No or Mobile         9891916139.
       no.
 2. When plantation work in Blcok E-1 & E-2 parks            Work will be completed in rainy season.
       will be done?
 3. How many malies are working in Block E-1 to E-5    E-block consist 6 parks having around
       ?                                               1.64 acres of area. Malies are appointed
                                                       for taking care of the same.

4. How many hours are devoted for each parks in the Marlies work as per the requirement.

week?

5. Give the numbers of parks in E-Block.

6. Give the number of developed parks in E-Block, There are 4 developed parks.

Sector -16 Rohini.

7. Give the number of un-developed parks in E- There are 2 un-developed parks.

Block, Sector-16, Rohini.

Not satisfied with the replies of PIO, the appellant filed second appeal.
The First Appellate Authority ordered:

” Shri S.P. Singh says that he has given the information to the appellant who also admits that
he has also received the information. However appellant wants that process for deployment of Mali to
look after the parks should also be initiated by the department. The department is required to take suo-
moto action ensue the proper maintenance of parks in the area. However, if any specific action is
desired by the appellant, the appellant is advised to file a separate complaint for the same and
department is directed to take prompt action on receipt of such complaint/representation. Even
otherwise, DD(Hort) is suppose to take regular round of the area and take remedial measures
wherever needed. With this direction the appeal is closed.”
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Absent
A perusal of the appeal shows that the information has been provided, and the appellant
wants certain actions to be taken up by MCD. The appeal is not sustainable
Decision:

The appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
27th November, 2008

For any correspondence on this decision mention the complete decision number.