Central Information Commission Judgements

Mr.Rajroop Chaudhary vs Mcd, Gnct Delhi on 8 August, 2011

Central Information Commission
Mr.Rajroop Chaudhary vs Mcd, Gnct Delhi on 8 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/2011/001672/13921
                                                                  Appeal No. CIC/SG/A/2011/001672

Relevant facts emerging from the Appeal:

Appellant                             :      Mr. Rajroop Chaudhary
                                             67/3 Sector-1, Pushp Vihar
                                             New Delhi-17

Respondent                            :      Mr. J. D. Sharma
                                             PIO & Assistant Commissioner
                                             Municipal Corporation of Delhi
                                             Office of the Assistant Commissioner
                                             South Zone, Green Park
                                             New Delhi

RTI application filed on              :      18/11/2010
PIO replied on                        :      13/01/2011, 10/01/2011
First Appeal filed on                 :      25/03/2011
First Appellate Authority order on    :      15/05/2011
Second Appeal received on             :      22/06/2011

Sl.               Information Sought            (10/01/2011)Reply of Office    (13/01/2011)Reply of LDC,
                                                    Executive Engineer                    RTI
1.    How many sweepers are there in the This does not relate to this         Take information from ward
      Pushp Vihar area, how many are office                                   no.184,office of cleanliness
      working and how many dustbins are                                       incharge.
      there?
2.    In how many days waste is to be This does not relate to this            Take information from ward
      disposed off and does it happen office                                  no.184,office of cleanliness
      according to the mandate?                                               incharge.
3.    Did any high official inspected the work This does not relate to this   This information is not
      done in year 2010?                       office                         available.
4.    Dustbin near block-67, 189/3 is cleaned This does not relate to this    Take information from ward
      in how many days and This does not office                               no.184,office of cleanliness
      relate to this office provide the                                       incharge.
      attendance shhet of the sweepers
      working in blocks 65 to 67.
5.    If done then when, and if not then why? This does not relate to this    Information not available.
                                               office.
6.    Roads     and     drainage    near   the This query relates to future   Question related not to
      community center adjacent to block 125 action which is not been         cleanliness department but to
      to 90 are in bad conditions. When will provided as a right in           maintenance department.
      they be repaired?                        RTI,2005.
7.    Halogen lights put up by MCD are fuse, This question relates to the     Question not     related to
      when will they be changed?(Block 89 electricity board.                  cleanliness      department,
      and 116)                                                                South Zone.

Grounds for the First Appeal:
Reply not within time. No satisfactory information provided.

Order of the First Appellate Authority (FAA):
"APIO/SS & APIO/ Ex. Engg. (MS-II Gulmohar Park) & EE(Elect.)/ SZ are directed to send a
reviewed reply to the appellant within two weeks.
 Ground of the Second Appeal:
Unsatisfactory reply.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Rajroop Chaudhary;

Respondent: Mr. J. D. Sharma, PIO & Assistant Commissioner;

The Appellant has been provided information on queries 1 to 5 but has not been provided
information on queries 6 & 7. The Commission directs Mr. J. D. Sharma, PIO/AC to obtain the
information under Section 5(4) from the concerned officials and provide it to the Appellant before
30 August 2011. The concerned officials will provide information based on the records available.

Decision:

The Appeal is allowed.

The PIO Mr. J. D. Sharma is directed to provide the information to the Appellant
as directed above after obtained it from the concerned officers under Section 5(4) of the
RTI Act before 30 August 2011.

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
08 August 2011
(In any correspondence on this decision, mention the complete decision number.) (MG)