Central Information Commission Judgements

Mr. Subodh Jain vs Govt. Of Nct Of Delhi, Pwd on 20 February, 2009

Central Information Commission
Mr. Subodh Jain vs Govt. Of Nct Of Delhi, Pwd on 20 February, 2009
                   CENTRAL INFORMATION COMMISSION
                          Room no.415, 4th Floor,
                        Block IV, Old JNU Campus,
                            New Delhi - 110067.
                           Tel : + 91 11 26161796
                                                  Decision No. CIC /WB/A/2007/00558/SG/1874
                                                         Appeal No. CIC/WB/A/2007/00558/SG

Relevant Facts

emerging from the Appeal

Appellant : Mr. Subodh Jain
B-320, M.I.G Flats,
East Loni Road, Delhi-110093.

Respondent 1 : APIO & Deputy Secretary
Govt. of NCT of Delhi,
PWD (Allotment – II Branch),
B-Wing, 5th Floor, Delhi Secretariat,
I.P. Estate, New Delhi – 110002.

RTI filed on                           :      28/12/2006
PIO replied                            :      15/01/2007 transferred to E-in-C, Zone 2.
First appeal filed on                  :      08/02/2007
First Appellate Authority order        :      not mention
Second Appeal filed on                 :      24/04/2007

Detail of information required:
Information Sought. The PIO replied. The First Appellate
Authority ordered.

The appellant had asked The PIO had provided requisite Not mentioned
regarding detail of the roads information directly to the appellant
and works of Trans Yamuna under intimation to the office of
of the department of CPWD PIO, O/o. The Chief Engineer,
since 2004, from GNCT of PWD, Zone – II, 3 rd Floor, MSO
Delhi PWD (Allotment – II Building, I.P.Estate, New Delhi –
Branch) (12 questions). 1 1 0 0 0 2 .

And The PIO, O/o. the Engineer-in-
Chief, 12th – Floor, MOS Building,
I.P.Estate, New Delhi – 110002
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr. R.L. Mahla representing

Adjourned since respondent does not have the papers relating to this matter. Copy of appeal
given to the respondent.

Present at the hearing on 20 February 2009:
Appellant: Absent
Respondent: Mr. S.L.S. Yadav PIO
Some information has been sent and the respondent states that the information sought would
be difficult to give in the format sought. The PIO is directed to give the information in a
suitable format to the appellant. The PIO is warned to adhere to the timeframe of the RTI act.

Decision:

The appeal is allowed.

The PIO will send the balance information before 28 February 2009.

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

Shailesh Gandhi
Information Commissioner
20 February 2009

Â