Central Information Commission Judgements

Mr. Subodh Jain vs Municipal Corporation Of Delhi on 19 November, 2008

Central Information Commission
Mr. Subodh Jain vs Municipal Corporation Of Delhi on 19 November, 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/2007/00734/SG/0256
                                                   Appeal No. CIC/WB/A/2007/00734/

Relevant Facts

emerging from the Appeal

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

Respondent 1 : Chief Vigilance Officer &
Public Information Officer under RTI
Act 2005
Municipal Corporation of Delhi,
Vigilance Department,
Civil Lines, 16, Rajpur Road,
Delhi-110054.

Respondent 2 : Commissioner &
First Appellate Authority under RTI Act
2005,
Municipal Corporation of Delhi,
Town Hall, Chandni Chowk,
Delhi-110006.

RTI filed on                       :       23/01/2007
PIO replied                        :       27/02/2007
First appeal filed on              :       08/03/2007
First Appellate Authority order    :       Not Mentioned
Second Appeal filed on             :       19/05/2007

S.No         Information Sought         PIO's Reply   The First Appellate Authority
                                                      ordered
 1.    The Appellant had filed an      The PIO had Not mentioned.
       application     regarding the   provided      the
       information        about  the   part information

Employees of MCD with against as per the office
whom CBI enquiries were on, records.
and facing chargesheet in
various matters. Also he had
sought a list of officers of
‘doubtful integrity’.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr. A.K.Varma Asst. Law Officer, Vigilance department, MCD
The respondent states that since the RTI application required getting information from
different units, some information was provided on 27/2/2007 and the balance was provided
on 4/4/2007. The PIO consulted CVC about giving the names of officers of ‘doubtful
integrity’ and got a clearance from CVC to give this information on 8/06/2007. After this the
list of officers of ‘doubtful integrity’ was also provided to the appellant on 29/06/2007.
Decision :

The 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
19th November 08.