CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003207/10817
Appeal No. CIC/SG/A/2010/003207
Relevant Facts
emerging from the Appeal:
Appellant : Mr. V. K. Malhotra
Central Govt. Employees Residents Welfare Association
B-12/144, (D.S.), Dev Nagar,
New Delhi – 110005.
Respondent : Mr. N. M. Solan
Public Information Officer & SE (Central)
Delhi Jal Board (GNCTD)
Varunalaya, Phase – I, Karol Bagh,
New Delhi – 110005.
RTI application filed on : 06/05/2010 PIO replied : 03/06/2010 & 08/06/2010 First appeal filed on : 08/07/2010 First Appellate Authority order : 26/07/2010 Second Appeal received on : 07/10/2010 S. No. Information Sought Reply of the PIO
1. Whether there was any Govt. vehicle issued to Yes.
Chief Engineer, Suptdg. Engineer and Ese.
Engineer.
2. If yes, number of vehicles. Details of govt. vehicle provided to CE, SE and
EE had been supplied.
3. If yes, number of visits made by the them to the Details of trips made by CE, SE and EE had been
complex, where the Appellant was living, to provided.
inspect the problem. Photocopies of the Log
books showing details of their journey for the
last eight years.
4. Volume of water supplied to the said complex. Quantum of water is not accessible as CPWD had
not installed meters on their bulk connectors. In
the said complex, meters installed on each and
every flats and accordingly bills were being raised
by the Revenue Depatt and paid by individuals.
5. Action taken against the order no. Action was to be taken by the CPWD department.
DJB/FAA/RTI/2007/1247 dated 21/09/2007.
6. Copy of the connection provided according to Yes, it was correct and it was further mentioned.
the order no. DJB/FAA/RTI/2007/1247.
7. Reason for issuing separate bill to the Pertained to DOR (DJB).
individuals by the CPWD when nobody has
been given separate connection.
Page 1 of 3
8. Action taken on the letter no. dated 27/08/2007. In ref to letter no. 23(6)/EE/CD-IV/664 dated
27/08/2007 issued by EE(CD-IV) CPWD
permission for shifting of existing connection had
already been granted by DJB vide NCR-98 dated
01/11/2007 and dated 05/04/2008.
9. Action taken on the letter no. 11(6)/EE/CD- In response to said letter, DJB had installed a new
IV/758 dated 20/12/2008. t/well in 1 block Dev Nagar depot from one old
t/well to DJB.
10. Action taken on the letter no. 11(6)/EE/CD- Pertained to DOR (DJB).
IV/41 dated 23/01/2009.
11. Action taken on the letter no. 11(Misc.)/EE/CD- Water tankers were being sent on demand free of
IV/108 dated 13/04/2010. cost to individuals. However XEN (CPWD) had
been advised to engage 2 No tanker and filled
these tankers from DJB water emergency as and
when required.
12. Action taken on the letter no. 11(Misc.)/EE/CD- Permission for shifting of w/connection had
IV/82 dated 23/03/2010. already been granted vide no. 98 dated
01/11/2007 and 05/04/2008.
13. Date on which CPWD had sought permission to For t/well boring permission reply has already
bore deep tube well at 228, JMC Qtrs dated sent to EE(CD-IV) CPWD PUSA vide EE(C)-
30/03/2010 and the reason for not granting II/09/1585 dated 28/08/2009 and their report was
permission for the same. forwarded to DC(central) for grant of permission
(Copy enclosed).
14. Details of the action taken RWA letter dated Pertained to DOR (DJB).
27/07/2009 of the RWA.
15. Year wise and quarter wise details of total Pertained to revenue department.
billing amount of bills being sent to 228, JMC
Quarter, Dev Nagar, New Delhi for the last
eight year.
16. Reason for dragging individual for billing Not enclosed.
between DJB and CPWD.
17. Whether the said complex had been supplied Not enclosed.
water in the last eight years, whether the billing
had been made till now was correct, whether
the water supplied was sufficient as per norms
of DJB to fulfill the basic needs of the residents.
18. Reason for not taking action on the letter dated Frequent meetings with RWA’s D/S Devnagar
27/07/2009. was very common. However, meeting in the
chamber of SE(C)CE (C/N) and RWA office
were conducted.
19. Whether it was mandatory for the DJB to give All efforts were made to responds their queries.
the reply of queries made by the RWA.
20. Copy of the reply if any given by the DJB to the Action as deemed fit was taken promptly on the
RWA’s queries. If no, then details of the action Appellant’s letter and taking action on their
taken against the concerned officer. queries, feedback were informed to them
telephonically or with personal intention.
First Appeal:
Incomplete and unsatisfactory information provided by the PIO.
Page 2 of 3
Order of the FAA:
The PIO was directed to supply specific reply in respect of query no. 7, 10, 14, 16, 17 & 18 to the
Appellant by the Revenue Department. Reply in response to q. no. 15 was to be given after confirmation
of receipt of additional fee deposited by the Appellant as requested by the PIO vide letter no. DJB/RTI/Jt.
Dir (R) CNNW/2009/157 dated 03/06/2010. The information was to be given within a week’s time.
Ground of the Second Appeal:
Unfair disposal of the Appeal by the FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. V. K. Malhotra;
Respondent : Mr. N. M. Solan, Public Information Officer & SE (Central);
The PIO has given considerable information but is now directed to give the following information:
1- Query-06: The PIO states that since the water connections are very old of over 50 years no
records are available. The PIO will state this in writing.
2- Query-07: The PIO will provide the attested photocopy of process for converting individual
connections into bulk connection.
Decision:
The Appeal is allowed.
The PIO will give the information on point-01 & 02 as described above to the
Appellant before 20 January 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
07 January 2011
(In any correspondence on this decision, mention the complete decision number.) (GJ)
Page 3 of 3