CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003640/11282
Appeal No. CIC/SG/A/2010/003640
Relevant Facts
emerging from the Appeal
Appellant : Mr. Prabhakar,
B 5/1,Sector 11,
Rohini,
New Delhi 110085.
Respondent : Mr. O. D. Maniwal
Public Information Officer & Superintending Engineer(NW)
Delhi Jal Board, Govt. of NCT of Delhi
O/o the Superintending Engineer
MU Block, Bouble Tank,
Pitampura, Delhi
RTI application filed on : 06/09/2010
PIO replied : 28/09/2010
First appeal filed on : 08/11/2010
First Appellate Authority order : 08/12/2010
Second Appeal received on : 24/12/2010
Information Sought:
1. Details of the work done on sewer and sewer lines from 2008 till August 2010 in Mongolpuri.
2. Details of the work done on water and water lines from 2008 till August 2010 in Mongolpuri.
3. Copy of the work done on sewer and water lines from 2008 till August 2010 in Mongolpuri.
4. Copy of the Bill of Quantity of work done on sewer and water lines from 2008 till August 2010 in
Mongolpuri.
5. Details of the amount spent on work done on sewer and water lines from 2008 till August 2010 in
Mongolpuri.
Reply of PIO:
2- The appellant is directed to submit Rs 464/- for gaining the information.
3- The appellant is directed to pay Rs 464/-in cash or in demand draft or bankers cheque Payable to
Delhi Jal Board within 15 days of the issue of the letter else the case will be closed without any
further information.
4- The above price can vary and is tentative and can change.
First Appeal:
PIO gave no information inspite of the lapse of 30 days.
Order of the FAAs Order:
As per the hearing on 08-12-2010 in the presence of APIO and the appellant the applicant claims he had
received no information However the information in the form of demand letter was sent to the applicant
The proof of dispatch is available in the records. Thus the appeal is disposed off.
Ground for the Second appeal:
Through imposing penalty on the PIO of Rs 250 per day due to lapse of provision of information within
time and furnish the complete and correct information sought.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Mukesh representing Mr. Prabhakar;
Respondent : Mr. O. D. Maniwal, Public Information Officer & Superintending Engineer(NW);
The PIO had within 14 days sent an intimation to the Appellant to deposit additional fee of
Rs.464/- by speed post receipt no. ED077288861IN on 28/09/2010. The Postal Authorities could not
deliver it at the address and the Appellant filed the first appeal. The FAA has recorded the fact that the
speed post could not bee delivered to the Appellant and also given the copy of the demand letter to the
Appellant. The Appellant has refused to pay the amount claiming that since he did not receive the demand
letter within 30 days the information should be provided free of cost. The PIO had clearly sent the letter
asking for additional fee to be paid and it was not received at the address for which the PIO cannot be
responsible. If the Appellant wants the information he will pay the additional fee of Rs.464/- before
20 February 2011, in which case the PIO will provide the information within 10 days of the receipt of the
amount.
Decision:
The Appeal is dismissed.
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.) (ns)