Central Information Commission Judgements

Mr.Pawan Kr. Kaul vs Mcd, Gnct Delhi on 4 August, 2011

Central Information Commission
Mr.Pawan Kr. Kaul vs Mcd, Gnct Delhi on 4 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/2011/001575/13845
                                                                    Appeal No. CIC/SG/A/2011/001575
Relevant facts emerging from the Appeal:

Appellant                               :     Mr. Pawan kumar Kaul
                                              D-721, Lawyers Chamber Block,
                                              Karkardooma Court,
                                              Delhi-32

Respondent                              :     Mr. U. N. Mehta
                                              Public Information Officer & Assistant Commissioner
                                              M.C.D , Veterinary Dept.
                                              Shahadra South Zone,
                                              Karkardooma, Shahadra,
                                              Delhi-32

RTI Application filed on                 :   10-03-2011
PIO replied on                          :    24-03-2011
First appeal filed on                   :    31-03-2011
First Appellate Authority order of      :    04-05-2011
Second appeal received on                :   10-06-2011

Sl.               Information Sought                                        Reply of PIO
1. Information regarding total no of wards in south        Information enclosed further if required can be
    zone with                full details of their names   obtained from the chairman of Committee.
    and addresses?
2. Information about all the        veterinary officers  Shri.V.N. Chaturvedi is chairman of Veterinary
    appointed                  in wards with their full  dept. and other officers are:
    names addresses, phn.no. and office     timings?     *Shri.Prem Singh--Milk dept
                                                         * .Shri. Subhash Sharma-Milk dept
                                                         * Shri. Sunil kumar- Veterinary Doctor.
                                                         * Address--5th floor, south zone Building,
                                                         shahadra.
                                                         *Phn.no.--223013333 of respective officers
                                                         office.
3.   Information that all the Veterinary Officers keep All the officers keep the record and it can be
     record of total no. of animals and total no. of received from office.
     diaries operating with details?
4.   Information           that in year 2010 in Actions are taken over any filed default
     all      the      wards       respective   officers application.
     received any information regarding animals. Any
     kind of actions have been taken and how many are
     pending?
5.   Information that in respective wards of officers is Respective officers is appointed and there is
     there any illegal    Dairy is operating?            round up of area is done regarding illegal dairy
                                                         is Operating or not.
 Grounds of first appeal:
 The PIO did not give complete information and send misleading replies.

Order of First Appellate Authority(FAA):
The PIO shall provide the information and may see that if any information is present in their records and
provide the same to applicant, and provide specific information regarding point no. 4& 5 within three
week time positively.

Grounds of second appeal:
The PIO had not given satisfactory information.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mr. U. N. Mehta, PIO & AC and Dr. V. N. Chaturvedi, Deemed PIO & VO;

The respondent states that he has provided infroamtion initially as sought by the Appellant as per
the records. Subsequently after the order of the FAA further information was also provided on
27/05/2011. The Appellant has stated in his appeal wrong answers have been given by the department but
has not specified how they are wrong.

Decision:

The Appeal is disposed.

The information as per records appears to have 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 August 2011
(In any correspondence on this decision, mention the complete decision number.)(GB)