Central Information Commission Judgements

Mr.Vishal Narula vs Mcd, Gnct Delhi on 19 October, 2010

Central Information Commission
Mr.Vishal Narula vs Mcd, Gnct Delhi on 19 October, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2010/002453/9817
                                                                     Appeal No. CIC/SG/A/2010/002453

Relevant Facts

emerging from the Appeal

Appellant : Mr. Vishal Narula
House No. 13/86, Old Talwandi Road,
Zira – 142047, Dist. Ferozpur,
Punjab.

Respondent                           :       Mr. K. C. Meena
                                             Public Information Officer &
                                             Suptdg. Engineer (II)
                                             Municipal Corporation of Delhi
                                             West Zone, Vishal Enclave,
                                             Rajouri Garden, New Delhi.

RTI application filed on             :       08/06/2010
PIO replied                          :       06/07/2010
First appeal filed on                :       07/07/2010
First Appellate Authority order      :       18/08/2010
Second Appeal received on            :       03/09/2010
Notice of Hearing sent on            :       21/09/2010
Hearing held on                      :       19/10/2010

Information Sought:

Copy of regularization plan submitted by Mr. Dhyan Chand Narula, Mr. Varinder Narula and Mrs. Madhu
Narual on 14/07/2010.

Reply of the PIO:

“The Applicant has desired to get a copy of file (Complete) as file no. 1195/EE(B)/WZ/09 dated
21/07/2009. In this regard, it is submitted that there is no file vide this number. There is only one letter
from AE(B) vide this number. The Copy of the same can be provided to the applicant after getting a NOC
from the party and deposition of charges at the rate of ` 2/- per copy thereafter.”

First Appeal:

Non-receipt of information from the PIO within the stipulated time.

Order of the FAA:

Not enclosed.

Ground of the Second Appeal:

Incomplete information received from the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Vishal Narula;

Respondent : Mr. B.S. Yadav, EE(B-II) on behalf of Mr. K. C. Meena, PIO & SE-(II);

The complete information has been provided to the appellant.

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
19 October 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)