CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003634/11286
Appeal No. CIC/SG/A/2010/003634
Relevant Facts
emerging from the Appeal
Appellant : Mr. Parminder Singh
180 S.P. Mukherjee Park
New Delhi- 110018.
Respondent : Mr. Naurang Singh
Public Information Officer & SE-I,
Municipal Corporation of Delhi
O/o the SE-I
West Delhi, Vishal Enclave
Rajouri Garden, Delhi-110027
RTI application filed on : 08/06/2010
PIO replied : 14/07/2010
First appeal filed on : 27/07/2010
First Appellate Authority order : 10/09/2010
Second Appeal received on : 24/12/2010
Notice of Hearing sent on : 04/01/2011
Hearing held on : 04/02/2011
Sl. Information Sought Reply of the PIO
1. Dates on which work was done in front of plots 177-183 A Work was started on 10/06/2010.
&178 to184
2. Dates on which police protection was called to get forced work 10/06/2010
done.
3. Dates on which machines was hired for digging nallahs in 25/05/2010
front of the above mentioned plots.
4. Provide copies of the order approved by the competent The copy of the work order no.-259
authority to do work in front of above mentioned plots. dated 22/02/2010
5. Provide details of the authorities under whom work was done Work was done under supervision of
in the above mentioned plots. AE/JE of concerned area.
First Appeal:
Incomplete details provided by the PIO.
Order of the FAA:
“Information sought by the appellant has been provided by the PIO.”
Ground of the Second Appeal:
Incomplete information provide by the PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Parminder Singh;
Respondent : Mr. S. K. Mittal, EE(M-II) on behalf of Mr. Naurang Singh, PIO & SE-I;
The PIO has provided the information as per available records. The Appellant claims that the
records of the MCD are false. The Appellant believes that the Commission should investigate to prove
that the records do not reflect the actual position. The Information Commission can only ensure that
whatever is available on the records is provided and verifying whether these records are based on the
actual condition or not is beyond the jurisdiction of the Commission
Decision:
The Appeal is disposed.
The information available on the records has been provided.
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
04 February 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)