Central Information Commission
Mr. Vipin Gupta vs O/O The Superintending Engineer, … on 19 January, 2010
CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2009/003087/6464
Appeal No. CIC/SG/A/2009/003087
Appellant : Mr. Vipin Gupta,
H.No.-1697, Sector-6,
Bahadurgarh,
Haryana.
Respondent : Mr. Suresh Chandra
Public Information Officer &
Superintending Engineer (KBZ),
O/o the Superintending Engineer,
Municipal Corporation of Delhi,
Nigam Bhawan, Anand Parvat,
Karol Bagh Zone,New Delhi
RTI application filed on : 2/09/2009
PIO replied : 30/10/2009
First Appeal filed on : 21/10/2009
First Appellate Authority order : Not mentioned
Second Appeal Received on : 08/12/2009
Notice of Hearing Sent on : 17/12/2009
Hearing Held on : 19/01/2010
Sl.No Information Sought Reply of PIO
1. Details of measurements Books, passed the works The information sought is
by J.E. Sh R. A. Goel, Karol Bagh Zone, M-1, quite voluminous and not
period from 01/01/2009 to till date of the area. complied due to scarcity of
manpower and
infrastructure in the office.
Moreover, the complete
information is available in
number of tender files and
M.B. etc. in view of above
the Appellant may be
requested to attend this
office of any working day
after fixing an appointment
on the following telephone
no. given to inspect and
procure the relevant record.
2. Photocopies of the work orders and schedules of As above.
the bills passed period from 01/01/2009 to till date
by said J.E. R.A. Goel, Karol Bagh Zone, M-1.
Grounds for First Appeal:
Information not provided.
Order of the First Appellate Authority:
Not enclosed.
Grounds for Second Appeal:
Information not provided within time limit.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Vipin Gupta;
Respondent: Mr. T.C.Gautam, AE(W) on behalf of Mr. Suresh Chandra, PIO & SE(KBZ);
The Appellant states that he has received all the information and wishes to withdraw the
appeal.
Decision:
The appeal is withdrawn.
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
19 January 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj