CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000322+000326/11870
Appeal No. CIC/SG/A/2011/000322+000326
Relevant Facts
emerging from the Appeal:
Appellant : Mr.Vijay Mehta
1474/102, Ganesh Pura - A
Trinagar, Delhi - 35
Respondent : Mr. S. P. Singh
Deemed PIO & AE-I
Municipal Corporation of Delhi
Rohini Zone, Sector-5,
Rohini, Delhi
RTI application filed on : 28.09.2010
PIO replied : 29.10.2010
First appeal filed on : 11.11.2010
First Appellate Authority order : 14/03/2011
Second Appeal received on : 02.02.2011
Information Sought:
The appellant has sought information regarding Corporator Funds of ward no. 62/63. the appellant has
filed the application for the entire description of the work done in the past year under the Nigam
Parshad. The information supplied should include name, description and the fund allotted for the work,
the day the work was accepted and the date on which the work started and finished, the name of the
agency who took up the work, the rate at which the work was allotted, the amount which has been
spent on the work, on what basis was the decision taken to get the work done.
The appellant has also wants the copy of the Management Book, the bills of the expenditure, the plan
of the work and the samples of the materials used in the construction purpose.
The appellant also wants the names of the JE/AE/XEN/MAT of the wards and their areas and whether
any complaint or departmental enquiry is being carried out on them. If yes, then what action is being
taken on them and a report of it to be given to the appellant.
Reply of the Public Information Officer:
The information regarding the work taken up in ward no. 63 in the past year is available with the
Divisional Ward. The appellant can on any working day after giving prior information, can visit the
office and carry out the inspection of the samples of the material used for construction and can also get
the copies of the documents required, after paying the fee of Rs 2/- per page. No information is
available for ward no. 62.
The names of the JE – Shri A.K. Chaturvedi
AE – Shri S P Singh
XEN – Shri Panna Lal
First Appeal:
Information supplied is not within the prescribed time and is irrelevant.
Order of the FAA:
PIO is directed to provide the information to the Appellant. The photocopies of the records will be
provided as per RTI Act. Question no.2 the desired samples may be provided.
Ground of the Second Appeal:
Information supplied by the PIO is not within the prescribed time and is irrelevant.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Vijay Mehta;
Respondent: Mr. S. P. Singh, Deemed PIO & AE-I and Mr. Ved Pal Hudda, AE-II & Deemed PIO;
The Appellant states that he received all the information satisfactory.
Decision:
The Appeal is disposed.
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
06 April 2011
(In any correspondence on this decision, mention the complete decision number.) (RP)