CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000580/12433
Appeal No. CIC/SG/A/2011/000580
Relevant facts emerging from the Appeal:
Appellant : Mr. Vishal Narula
House No. 13/86 Old Talwandi Road
Zira 142047 District Ferozpur
Punjab
Respondent : Mr. K. C. Meena
PIO & Suptd Engineer-II
Municipal Corporation of Delhi, West Zone
Vishal Enclave, Rajouri Graden
New Delhi
RTI application filed on : 19/10/2010
PIO replied on : 13/12/2010
First Appeal filed on : 09/12/2010
First Appellate Authority order of : 20/01/2011
Second Appeal received on : 01/03/2011
Information Sought:
What is the colour of the slanting lines in the plan submitted by Dyal Chand for revised regularization
on 14/07/2009 ?
PIO`s Reply:
The PIO stated that a photocopy of the colour plan submitted by Sh. Dyal Chand for the property No
BI/602 Jankapuri had already been supplied to the applicant on 13/10/2010
Grounds for the First Appeal:
The colour plan has not been supplied to the applicant
Order of the First Appellate Authority (FAA):
The information sought by the appellant has been given by the PIO.
Ground of the Second Appeal:
The applicant has not been provided with complete information.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Mr. Vishal Narula;
Respondent : Mr. K. C. Meena, PIO & Suptd Engineer-II; EE(B) Mr. B. S. Yadav;
The Respondent states that the RTI application filed on 19/10/2010 was received by him on
09/11/2010. It appears that MCD has the most inefficient and archaic method of delivering RTI
applications to PIOs. The main grievance of the Appellant is that the copy of the coloured plan given
to him was not attested by any one. The Commission has seen that the stamp of attestation has been
put by the AE(B) but not signed by him. For this the Appellant has filed the appeal before the
Commission. The EE(B) Mr. B. S. Yadav has singed on the plan before the Commission and given it
to the Appellant. The Appellant has been unnecessarily harassed by having to file a second appeal
before the Commission for the extremely careless attitude of the Assistant Engineer Mr. Suresh Dua.
The Commission under its powers under Section-19(8)(b) awards the Compensation of Rs.2000/- to
the Appellant for the harassment and the loss and detriment suffered by him in having to file the
second appeal unnecessarily. The Commission directs the PIO to ensure that a cheque of Rs.2000/- is
sent to the appellant before 30 July 2011 and recommends that it should be deducted from the salary of
AE Mr. Suresh Dua.
Decision:
The Appeal is allowed.
The information has been provided.
The PIO Mr. K. C. Meena is directed to ensure that a cheque of Rs.2000/- as
compensation is sent to the Appellant before 30 July 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
19 May 2011
(In any correspondence on this decision, mention the complete decision number.)