In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001888
Date of Hearing : November 1, 2011
Date of Decision : November 1, 2011
Parties:
Applicant
Shri Surender Kumar
39, Gali Raja Kedar Nath
Ghawri Bazar
Delhi 110 006
The Applicant was present during the hearing
Respondents
Delhi Transport Corporation
O/o Regional Manager (R)
Peera Garhi Depot
New Delhi
Represented by : Ms.Renu Popli, PIO
Shri Subash Chander Sharma
Shri Dharam Singh
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001888
ORDER
Background
1. The Applicant filed an RTI Application dt.11.4.11 with the PIO, DTC. He stated that in the month of
March, spare parts for buses were purchased from the Kashmere Gate spare parts market. He gave
the dates on which spare parts were bought and sought details of purchase including names of the
depots which had bought the parts, amount spent and the names of the person who had bought the
parts etc. The PIO replied on 8.6.11 stating that on 9.5.11, the Applicant had been requested to
deposit Rs.80/ and collect the information but the amount has not been received in his office. He
once again reminded the Applicant to deposit the amount and collect the information. The Applicant
filed an appeal dt.31.5.11 with the Appellate Authority stating that he has received information from
three zonal offices and that he is satisfied with the information furnished from Dilshad Garden and
Yamuna Vihar and that information furnished by the remaining depots are incomplete and
unsatisfactory. The Appellate Authority after hearing the Appellant on 12.7.11 disposed of the
appeal vide his order dt.13.7.11 directing the PIO(East) to supply the information within a period of
one week in respect of Seema Puri Depot and Ghazi Pur Depot. The Applicant filed a second appeal
dt.25.7.11 before CIC stating that he now requires the information from the PIO(Rural) which has not
yet been provided to him.
Decision
2. During the hearing, the Respondents submitted that information has been supplied to the Appellant
even though the Appellant had not deposited the required amount. The Appellant too admitted to
having received the information and expressed his satisfaction with the same.
3. In view of the above, the case is closed at the Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Surender Kumar
39, Gali Raja Kedar Nath
Ghawri Bazar
Delhi 110 006
2. The Public Information Officer
Delhi Transport Corporation
O/o Regional Manager (R)
Peera Garhi Depot
New Delhi
3. The Appellate Authority
Delhi Transport Corporation
O/o First Appellate Authority
Scindia House
New Delhi
4. Officer in charge, NIC