Central Information Commission Judgements

Mr. Shyam Budhiraja vs Mcd on 7 January, 2009

Central Information Commission
Mr. Shyam Budhiraja vs Mcd on 7 January, 2009
                    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/2008/01122/SG/0918
                                                         Appeal No. CIC/WB/A/2008/01122/

Relevant Facts

emerging from the Appeal:

Appellant                            :       Mr. Shyam Budhiraja,
                                             5/18 WEA, Karol Bagh,
                                             New Delhi-110005

Respondent                           :       Deputy Commisioner/PIO,
                                             MCD,
                                             Karol Bagh Zone,
                                             Anand Parbat, Karol Bagh,
                                             New Delhi-110005

RTI application filed on             :       06/02/2008
PIO replied                          :       19/02/2008
First appeal filed on                :       07/04/2008
First Appellate Authority order      :       17/04/2008
Second Appeal filed on               :       26/06/2008

Information sought and replies, if any:

The appellant had sought the following information relating to the sanitation condition of the
entire locality of WEA including parks, urinals, public toilets, gali-gratings, dhalaos, roads,
etc. the PIO had given the following replies:

No.          Subject                                    PIO's Reply
1      Sanitation           Sanitation work of the entire WEA area is quite satisfactory.
2      Parks                Pertaining to the Horticulture Dept.
3      Urinals              All are being cleaned in routine by using insecticide also.
4      Public toilets       Both toilets are maintained very neat and clean.
5      Gali Gratings        Almost all the gali-gratings are being cleaned in routine by beat
                            S.K's as well as by fatigue.
6      Dhalaos              Are being cleaned and maintained by private contractor.
7      Roads                Are swept daily by the S.K's and maintained by the JE (Works).

The appellant had filed an appeal before the First Appellate Authority on the contention that
he did not receive the required information within 30 days.

First Appellate Authority’s Order, if any:

The Appellate Authority in its order stated that since the appellant is believed to have
received the information on 09/04/2008 (date of hearing of the appeal), he is extended an
opportunity for seeing the appellant authority, on request, if the appellant desires so, within
10 days. However, the appellant found the information so received on 09/04/2008 as
incomplete and wrong. He instantly informed this to the FAA who ordered the PIO to furnish
the complete and correct information within 15 days, but till date the PIO had not carried out
the order of the Appellate Authority, so the appellant has filed the second appeal.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Shyam Budhiraja
Respondent: Mr. Sudhir Kumar PIO Karol Baug General branch
Mr. Rajpal Sinngh PIO Karol Baug Horticulutre
The appellant has asked a query which does not seek any information as defined in the RTI
act. It is general comment, hence the appeal is not sustainable.

Decision:

Appeal is disposed.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
7th January, 2009

(For any further correspondence, please mention the decision number for a quick disposal)