Central Information Commission Judgements

Mr.Satya Prakash Sharma vs Mcd, Gnct Delhi on 19 July, 2011

Central Information Commission
Mr.Satya Prakash Sharma vs Mcd, Gnct Delhi on 19 July, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                        Decision No. CIC/SG/A/2011/001487/13537
                                                                Appeal No. CIC/SG/A/2011/001487

Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Satya Prakash Sharma
                                            F- 7/3 East Jyoti Nagar
                                            New Delhi- 110093

Respondent                           :      Mr. V. M. John
                                            PIO & AC
                                            Municipal Corporation of Delhi,
                                            Civil Line Zone
                                            16, Rajpura Road,
                                            Delhi 110054

RTI application filed on             :      31/01/2011
PIO replied on                       :      28/02/2011
First Appeal filed on                :      01/04/2011
First Appellate Authority order of   :      not mentioned.
Second Appeal received on            :      03/06/2011

Q. No Information Sought regarding C. No. 5 Civil Line Zone                      Reply of PIO
1.    Please provide the supervisory staff engaged w.e.f.             List attached
      01/04/2010 till date with information name and address
      for sanitary guide, A.S.I, S.L., C.S.I. and S.S.
2.    Please provide the photocopy of the report of C.Rs.             It does not pertain to the office of
      regarding above Supervisory Staff for the last three years.     the SS/ CLZ
3.    Please provide the photocopy of the attendance register for     It does not pertain to the office of
      Supervisors was being used since 01/04.2010 to till date        the SS/ CLZ
      along with SKs
4.    Please provide the photocopy of the inspection report of        At present all the supervisors/
      the area since 01/04/2011 to till date by CSI and SS if not     S.K.'s     are     marking      their
      inspected then reason please.                                   attendance in the Bio- Matric
                                                                      Machine
5.      Please provide the photocopy of daily dairy for ASI, SI,      During the inspection instructions
        CSI and SS.                                                   are issued to the supervisor at site
6.      Please provide the photocopy of duties assigned to the ASI,   At present this facility is not
        SI, CSI and SS.                                               provided by the deptt.
7.      Please provide the photocopy of the action taken report due   It does not pertain to the office of
        to lapses of sanitary condition.                              the SS/ CLZ
8.      Please provide the status report of sanitation in the above   No such serious lapse had been
        said area.                                                    noticed during inspection, if it is
                                                                      notice only then action is taken
                                                                      against the supervisors.

Grounds for the First Appeal:
The applicant was not satisfied by the information as it was vague, incomplete, irrelevant and
unsatisfactory and PIO did not provide opportunity regarding inspection of the concerned records
along with noting drafting regarding action taken.
 Order of the First Appellate Authority (FAA):
Not mentioned.

Ground of the Second Appeal:
No appeal taken up by the FAA and insufficient information by the PIO.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Mr. V. M. John, PIO & AC;

The has given certain information but is now directed to provide certain information on query-
2 & 7 based on the records available.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information on query-2 & 7 to the Appellant
before 30 July 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
19 July 2011
(In any correspondence on this decision, mention the complete decision number.) (SB)