In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001320
Date of Hearing : August 4, 2011
Date of Decision : August 4, 2011
Parties:
Applicant
Shri Premraj
S/o Late Shri Narayan Singh
H.No.10382, I Floor
Manakppura
Temple's Street
Karol Bagh
New Delhi 110 005
The Applicant was present during the hearing
Respondents
The Public Information Officer
Delhi Jal Board
O/o the Joint Director (R)
E Block, Preet Vihar
Delhi
Represented by : Shri Paras Ram, PIO & Joint Director
Shri S.K.Sharma, Dy. Director (Vig.)
Shri G. Dayal, Dy. Director
Shri Rattan Lal, ZRO (W)II
Shri Lalit Kumar, AE
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001320
ORDER
Background
1. The Applicant filed an RTI Application dt.25.11.10 with the PIO, DJB seeking information against nine
points with regard to illegal water connections including rules based on which action can be taken
against house owners who have such illegal connection, and whether there are rules for those who
have been caught more than once violating the rules, during the period 1.4.08 to 31.12.09. The PIO
replied on 29.12.10 furnishing point wise information. With regard to points 4 to 9, he stated that the
information is not available in the office. The Applicant filed an appeal dt.21.2.11 with the Appellate
Authority stating that the provisions of sections under which enforcement is done for the purpose of
unauthorized connections be informed to him, apart from the office order that has been provided to
him. Shri D.Varma, Appellate Authority replied on 21.2.11 directing the PIO to allow inspection of
files to the Appellant with reference to the information provided by the PIO of South/South
West/Enforcement Department on 28.2.11 and 1.3.11. He further added as stated by the PIO,
Vigilance Department the issues are under investigation and hence information cannot be provided.
He however directed the PIO to inform the stage of investigation as of date. Being aggrieved with the
reply, the Applicant filed a second appeal dt.12.5.11 before CIC.
Decision
2. During the hearing the following points were discussed.
Points 1 & 2: According to the Respondents, apart from the Order that has been provided to the
Appellant no further information is available with them in the records with regard to the action that
should be taken against the owners for unauthorized water connection.
The PIO to inform the same formally in writing to the Appellant.
Point 3: The PIO is directed to provide point wise information in this regard.
Point 4: The RTI Application for the information relating to the period 20.8.08 to 10.9.09 to the PIO
of the concerned section with the direction to provide the information directly to the Appellant along
with the copies of inspection report. If information is not available / no action has been taken, the
Appellant to be informed the same formally in writing.
3. The information should reach the Appellant by 4.9.11 and upon receipt of the same the Appellant
may also be allowed to inspect the relevant records with regard to his RTI Application on a mutually
convenient date and be provided with attested copies of documents identified by him, free of cost
upto 50 pages. He may be charged Rs.2/ per page for pages beyond that number. The inspection
of records to be completed by 15.9.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Premraj
S/o Late Shri Narayan Singh
H.No.10382, I Floor
Manakppura
Temple’s Street
Karol Bagh
New Delhi 110 005
2. The Public Information Officer
Delhi Jal Board
O/o the Joint Director (R)
E Block, Preet Vihar
Delhi
3. The Appellate Authority
Delhi Jal Board
O/o the Chief Engineer (S)
Room No.512, Varunalaya
Karol Bagh
New Delhi
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what
information has not been provided.