Central Information Commission
CIC/SG/A/2009/001473 -AD
Dated 30th December, 2009
Adjunct to the Order in the case of appeal No.CIC/SG/A/2009/001473 -AD
Dated 27.08.09 in the case of
Mr. Vijay Pal Singh
v/s.
Municipal Corporation of Delhi
Hearing was held on 30.12.09
Background
1. The Order given by the Commission on 27.08.09 in the above case is as follows:
i) The Commission in the light of the submissions directs the CPIO to provide
complete information to the Appellant:
(a) By sending a circular to the all the schools under MCD indicating the
information required from them.
(b) Collecting the information from the agency from whom the Judo mates
were purchased including number of mats purchased by each school , the
details of the cheque through which the payment was made.
Information to be provided by 26.09.09.
ii) The Commission also directs the CPIO to Show Cause why the Appellate
Authority’s orders were not complied with and why a penalty of RS. 250/-
should not imposed on him for not furnishing the information within the
statutory period.
2. The Commission received a Complaint from the Complainant on 03.10.09 stating that
the order has not been complied with and that false information has been furnished by
the PIO, Mr.Kanwar Singh vide letter dated 23.09.09.
3. The Complainant was present during the hearing.
4. Mr. Kanwar Singh, DEO & PIO represented the Public Authority.
Decision
5. The Respondent submitted that in compliance with the Commission’s order against
point 10(a) & (b) of the decision, a circular was sent to all the schools indicating the
information required and the information received from the schools was immediately
made available to the Complainant. The Complainant however stated that in respect of
the point 10(b) of the Commission’s decision the copies of bills received by him do not
indicate the name of the Principal (they only contained the signature sof the
Principals) nor the mode of payment for the mats (cash or cheque) and the cheque
number.
Decision
6. Keeping in view the Complaint, the Commission directs the Respondent to provide
within 10 days from the date of hearing, the missing information from the schools
about the Judo mats which were purchased, in a format decided during the hearing
including number of mats purchased by each school; name of principal; name of
school; whether payment was made by cheque or cash, and if by cheque, the cheque
number; and the number of the bill. The information to be provided to the
th
Complainant by 30 January, 2010.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Deputy Registrar
Cc:
1. Mr. Vijay Pal Singh
H.No.1449/18A
Durga Puri
Loni Road
Shahdara,
Delhi – 110 093.
2. The PIO
Municipal Corporation of Delhi
O/o the Dy. Education Officer
Kanti Nagar,
Shahdara South Zone
Delhi
3. The Appellate Authority
Municipal Corporation of Delhi
O/o the Additional Commissioner (HQ)
Town Hall,
New Delhi
4. Officer in charge, NIC
5. Press E Group, CIC