Central Information Commission Judgements

Mr.Vijay Mehta vs Mcd, Gnct Delhi on 6 April, 2011

Central Information Commission
Mr.Vijay Mehta vs Mcd, Gnct Delhi on 6 April, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2011/000347/11871
                                                                 Appeal No. CIC/SG/A/2011/000347


Appellant                            :       Mr. Vijay Mehta,
                                             1474/102, Ganesh Pura-A,
                                             Tri Nagar, Delhi-110035

Respondent                           :       Mr. R. Prasad
                                             PIO & Superintendent Engineer
                                             Civil Lines Zone,
                                             Municipal Corporation of Delhi
                                             16, Rajpur Road, Delhi -110054

RTI application filed on             :       30.07.2010
PIO replied on                       :       16.08.2010
First appeal filed on                :       28.09.2010
First Appellate Authority order      :       No order attached
Second Appeal received on            :       03.02.2011

Information sought by the Applicant:
The appellant sought information about all the projects undertaken in the last year in the Ward Number
18/19/20/64. The appellant in his three points asked various questions such as the projects undertaken,
estimated expenses incurred, dates of starting and completion of the projects, planning of these
projects, etc.

Reply of the PIO:
The PIO replied as first of all Ward Number 64 in not under their zone. The PIO also replied that
under the RTI Act 2005, the appellant can come to their office, pay the fees and then can look at any
of their records after going through them.

Grounds of first Appeal:
The reply provided was not clear and copies were not attached as asked for.

Order of the FAA:
No order attached.

Ground of the Second Appeal:
The information provided is not complete, clear and satisfactory.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Vijay Mehta;

Respondent: Mr. A. K. Dahiya, EE(M-I) on behalf of Mr. R. Prasad, PIO & Superintendent Engineer;

The Appellant admits that he has received certain information and would like to inspect the relevant
records.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the relevant records by the
Appellant on 27 April 2011 from 12.00PM onwards at the office of EE(M-I), Civil
Lines Zone, 8th Floor, 16 Rajpur Road, New Delhi. The PIO will give attested
photocopies of the records which the Appellant wants free of cost upto 300 pages.
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.) (MS)