CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/001383/6277
Complaint No. CIC/SG/C/2009/001383
Complainant : Mr. Roshan Lal,
C-340, MCD Staff Colony,
New Usmanpur,
Delhi- 110053.
Respondent : Public Information Officer
Municipal Corporation of Delhi,
O/o Superintending Engineer,II, Shahdara
North Zone, Keshav Chowk , Shahdara,
Delhi.
RTI application filed on : 04/03/2009
PIO replied : No reply.
First Appeal filed on : 04/05/2009
Complaint filed on : 07/10/2009
Complaint notice issued on : 15/10/2009
Hearing Notice Issued on : 04/12/2009
Date of Hearing : 05/01/2010
Information Sought
Physical inspection as well as copies of work order register 2007-08 and 2008-09 that deals with
estimates, sketches, measurement book including record entries and abstract entries and
contractual agreement that deal with MCD Staff Colony, New Usmanpur, Delhi-53.
Reply of the PIO
No reply.
Grounds for First Appeal:
No information provided by the PIO.
Grounds for Complaint:
Non-receipt of information from the PIO.
Submission received from the PIO:
The PIO through a letter dated 11/05/2009 requested the Complainant to physically inspect the
files on 14/05/2009 between 12.30 to 3.30 pm. Moreover, the PIO also wrote a letter dated
04/11/2009 stating that information sought by the Complainant does not come under the purview
of RTI Act. He further mentioned that the Complainant did not turn up at the appointed time and
date to physically inspect the files. The Complainant can in the future though, after fixing an
appointment, can inspect the files in the office of EE(M)-III/Sh. N situated at East of Loni Road,
LIG Flats.
Submission received from the Complainant
The Complainant through a letter dated 14/11/2009 has mentioned that till date he had not
received any information from the PIO in-spite of FAA's order to comply with its direction by
09/11/2009.
Relevant Facts
emerging during Hearing:
The following were present
Complainant: Absent;
Respondent: Absent;
From a perusal of the papers it appears that an inspection was offered to him as was
sought by him in his RTI application. The PIO in his written submission informed the
Commission that vide letter no. EE/SH/N/M-III/2008-09/D-111 dated 11/05/2009 he had offered
inspection of the records to the Complainant.
It appears that the Complainant did not avail the opportunity of inspection given to him. The PIO
is directed to facilitate an inspection of the records to the Complainant on 19 February 2010 at
10.00am onwards.
Decision:
The Complaint is allowed.
The PIO is directed to facilitate an inspection of the records to the Complainant on
19 February 2010 at 10.00am onwards. The PIO will give photocopy of the records which
appellant wishes free of cost upto 300 pages.
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
5 January 2010
(In any correspondence on this decision, mention the complete decision number.) (RR)