Central Information Commission Judgements

Mr. S.R. Bajpayee vs Municipal Corporation Of Delhi on 17 October, 2008

Central Information Commission
Mr. S.R. Bajpayee vs Municipal Corporation Of Delhi on 17 October, 2008
                          CENTRAL INFORMATION COMMISSION
                              Room No.415, 4th Floor, Block IV,
                            Old JNU Campus, New Delhi - 110 066.
                                    Tel: 91 11 26161796

                                                   Decision No. CIC/WB/A/2007/01332/SG/adj
                                                            Appeal No. CIC/WB/A/2007/01332
Relevant Facts

emerging from the Appeal

Appellant : Mr. S.R. Bajpayee
H. No.IX/2708, Gali no. 17,
Kailash Nagar, Delhi-110031

Respondent : Mr. A.K. Singh
Deputy Commissioner (Shahadra North Zone)
& Public Information Officer under RTI
Act2005,
Municipal Corporation of Delhi,
O/o. The Deputy Commissioner Shahadra
North Zone, Shahadra, Delhi

RTI filed on : 20-07-2007
PIO replied : 16-08-2007
First appeal filed on : Copy not enclosed
First Appellate Authority order : 04-10-2007
Second Appeal filed on : 30-10-2007
Details of information required:

Appellant asked about that, whether the repair and maintenance of the pedestrian bridge at
Old Yamuna vests in the MCD of Delhi, Shahdara North Zone. It has been found that some
mischief was done purposely who seems to live on the bridge and the surface had not broken
with the passage of time. Whether any repot was lodged with the concerned police to guard
against the recurrence of mischief by the unsocial elements. The roof of the pedestrian bridge
comprising tin sheets dislodged from their position account of passage of time and it has been
closed for making repairs. How long will take to complete minor repairs and masonry work
which was required to be done before the pedestrian bridge is open to traffic. As people are
facing great difficulty to cross the river so whether some alternative arrangement for the
commuters will be made by the MCD to enable the people to cross the river.
PIO Order:

No, however the main bridge pertains to Indian Railway. Yes, to the extent structure is not
affected. Temporary repair has been done to the path. Permanent solution is under reparation
in consultation with Railways by project division. It pertains to Electricity and Railway
department.

The First Appellate Authority ordered:

It has been observed that incomplete and inappropriate reply has been provided to the
appellant in respect of both his application. The nature of information sought by the appellant
in one of application is Voluminous. Therefore, he was requested to prioritize his request and
he agreed for the information pertaining to word Nos. 233 & 234. That part of the 2nd
application which does not pertain to PIO concerned should have been transferred to the
appropriate public authority as per the provision of the RTI Act which has not been done in
this case.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. S.R. Bajpayee

Respondent: Mr. A.K. Singh; with Mr. S.R. Kataria
From the statements of the respondent it is evident that there is lack of clarity about who is
supposed to maintain the bridge. The appellant is understandably agitated and concerned
because of the inconvenience to the Citizens, since no agency acknowledges responsibility
for maintaining it.

The PIO has made efforts to provide replies, but owing to the lack of clarity of who is
responsible for the maintainence of the bridge, he has been unable to provide clear answers.
The Commission directs Mr. Kataria to speak to the Dy. Commissioner -Shadara South Zone
and the Railways to understand which agency is responsible for the maintainence and submit
a report by 27th October.

Decision:

The hearing is adjourned.

This decision is announced in open chamber.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
17 October, 2008