In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001568
Date of Hearing : November 21, 2011
Date of Decision : November 21, 2011
Parties:
Applicant
Shri Satish Kumar Gupta
S/o Smt. Angoori Devi
H.No. 3547B/4, Narang Colony
Trinagar
Delhi - 110 035.
Applicant was present.
Respondent(s)
Delhi Jal Board
O/o the Secretary,
Room No. 315B
RTI Cell, Varunalaya, PhII
Karolbagh
New Delhi.
Representative : Shri H V Tandon.
Shri S K Meena
Shri Shekhar
Shri R P Sharma
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001568
ORDER
Background
1. The RTI Application dated 13.7.11 was filed by the Applicant with the PIO. Delhi Jal Board
expressing his grievance with the inflated bills that have been issued by the DJB even after he
replaced his old water meter with a new one on 6.9.10. He sought reasons as to why the bill No.
2828237 was sent to him on “average consumption basis” instead of on “actual consumption basis”
besides information on action taken on his complaint dated 9.4.11 sent to the Director of Revenue,
Water Billing Department. The PIO replied on 15.7.11 providing part of the information. The Joint
Director (Revenue) DJB also replied on 12.8.11 providing point wise information. Not satisfied with
these replies the Applicant filed a complaint with the Commission.
Decision.
2. During the hearing the Respondent submitted to the Commission that the grievance of the Appellant
has been redressed and that he is now being issued bills based on “actual consumption basis” and
not on “average consumption basis” and that this billing has been done with retrospective effect.
The Applicant however complained that the DAF sent to him on 27.4.11 was for Rs 750/ whereas
the credit given to him was only Rs 183 while seeking reasons for this difference..
3. The Commission is of the opinion that the PIO and the Appellate Authority are the experts on the
subject matter and therefore are the right person to provide the reasons sought by the Appellant.
The Appellate Authority of Delhi Jal Board may therefore hold a personal hearing with the Appellant
to sort out the grievance, before 20th December, 2011.
4. The appeal is accordingly disposed of.
Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
1. Shri Satish Kumar Gupta
S/o Smt. Angoori Devi
H.No. 3547B/4, Narang Colony
Trinagar
Delhi – 110 035.
2. The Public Information Officer
Delhi Jal Board
O/o the Secretary,
Room No. 315B
RTI Cell, Varunalaya, PhII
Karolbagh
New Delhi.
3. The Appellate Authority
Delhi Jal Noard
RTI Cell,
Varunalaya, PhII
Karolbagh
New Delhi.
4. Officer Incharge, NIC.