Central Information Commission Judgements

Mr. Rejimon Ck vs Transport Department, Gnctd on 8 October, 2009

Central Information Commission
Mr. Rejimon Ck vs Transport Department, Gnctd on 8 October, 2009
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                     Decision No.CIC/SG/A/2009/002031/5095
                                                           Appeal No. CIC/SG/A/2009/002031

Appellant                                   :       Mr. Rejimon CK,
                                                    President-Dwarka Forum,
                                                    453, Nav Sansad Vihar, Plot No.4,
                                                    Sector 22, Dwarka, Delhi-110077

Respondent                                  :       Mr. G. L. Bundela
                                                    Public Information Officer &
                                                    Dy. Controller of Accounts
                                                    O/o the Secretary-Commissioner,
                                                    Transport Department, GNCTD
                                                    5/9, Under Hill Road, Delhi-110054

RTI application filed on                    :       14/05/2009
PIO replied                                 :       No mentioned.
First Appeal filed on                       :       30/06/2009
First Appellate Authority order             :       Not mentioned
Second Appeal Received on                   :       10/07/2009

Information sought:
Appellant has objection on following points out of 6 points as sought in RTI Application:

Point no.3. Provide the file noting and out come of the following correspondence
       a)      Email dated 12/3/2007 Subject: Appeal under Section 19 of RTI ACt
               against Application filed on 26/7/07(received in your office on
               3/9/07) and reminder dated 28/2/2008.
       b)       Email dated 13/6/2008 Subject: Information / Objection /
               Suggestion Regarding the Notification of dated 9th June 2008 by STA.
       c)      Email dated 18/9/2008 Subject: Re: Dwarka Forum: Re: KILLER CHOWK
               Next to Sect 23 Police Station, Dwarka Accident
       d)       Email dated 1/9/2008 Subject: Seeking Clarification on Parking
               Charges by Transport Department for New Vehicles, Reminders:
               17/9/2008, 30/10/2008, 5/12/2008,
       e)      Email dated 19/1/2009 Subject: Have DTC Driver Shri. Kuldeep Singh
               saved over 60 lives recommended for AWARDS by DTC/Govt of Delhi?
       f)      Email dated 17/11/2008 Subject: CNG Safety is serious issue
       g)      Email dated 26/8/2008 Subject: Fwd: Kind: Personal Attn: Shri. R K
               Verma, Principal Secretary, Transport NCT Delhi.
       h)      Have the above correspondence been put up before the Commissioner
               Transport? If not please provide the reason thereof.

4.     Provide the name of the responsible officer assigned to handle the complaint ref No.
       90918900032 (dated 19/1/2009) lodged with CMOs, Aapki Sunwai ref
       no.https://www.155345.in/:
 5.      Provide under standard operational procedure reason for the delay in responding to above
ref grievance and name of the official against whom wanted dereliction of duty/omission to be
charged?
6.      Email dated 19/1/2009 Subject: Have DTC Driver Shri. Kuldeep Singh saved over 60
lives recommended for AWARDS by DTC/Govt of Delhi?

PIO's Reply:
Not enclosed.

Grounds for First Appeal:
Appellant mentioned that PIO has denied access to the legitimately sought. Not Covering
Question No. 3,4,5,6. Requested to provide point wise reply.

Order of the First Appellate Authority:
Not enclosed.

Grounds for Second Appeal:
As mentioned in first Appeal.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent
Respondent: Mr. G.L. Bundela, Public Information Officer & Dy. Controller of Accounts;
The PIO states that he has provided the information which was held by him and some related to
MCD hence application was transferred to MCD. It appears MCD has also send the information
to the Appellant. The Appellant has not enclosed any of the replies received from the PIO but
from his second appears that he has received the replies.

Decision:

The appeal is disposed.

The information 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
8 October 2009
(In any correspondence on this decision, mention the complete decision number.)Rnj