Central Information Commission Judgements

Mr.Yashpal Rawat vs Delhi Jal Board, Gnctd on 4 May, 2011

Central Information Commission
Mr.Yashpal Rawat vs Delhi Jal Board, Gnctd on 4 May, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/000531/12249
                                                                    Appeal No. CIC/SG/A/2011/000531
Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Yashpal Rawat
                                            233, Pratap Vihar Part-II, Kirari,
                                            Delhi-110086.

Respondent                           :      Mr. Sukh Pal Singh Chauhan
                                            Deemed PIO & Executive Engineer (NW-I)
                                            Delhi Jal Board, GNCTD
                                            O/o the Suptdg. Engineer(NW),
                                            MU Block, Pitampura,
                                            New Delhi-110088.

RTI application filed on             :      20/10/2010 received on 30/11/2010 after transfer
PIO replied                          :      21/12/2010
First appeal filed on                :      21/12/2010
First Appellate Authority order      :      20/01/2011
Second Appeal received on            :      26/02/2011
Notice of Hearing sent on            :      04/04/2011
Hearing held on                      :      04/05/2011

RTI is regarding of drinking water tankers planted at Pratap Vihar Part- II.
Sl. Information Sought by RTI : PIO Replied :

1. What happened to those letters regarding of Letters of dated 23/06/2010 & 26/07/2010 are
drinking water tankers, which were enclosed & the action was written on them. Letter
submitted on 23/06/2010, 07/07/2010, dated 07/07/2010 is not available at department.
26/07/2010 to Executive Eng.? Please The appellant has requested to submit the copy of
provide copy of same with their answer. same letter to take action so soon.

2. When will be the water supply started at Pratap Reply is not clearly visible on appealing documents.

Vihar Part II? When these pipe lines has laid
down by Delhi Jal Board?

3. When the new points of drinking water tanker Relevant information of drinking water tankers has
had planted at Pratap Vihar II? Where they been provided at the website of Delhi Jal Board.
all had planted? Who have given the
permission to plant them? Provide details.

4. How many tankers can be plant for minimum There is no any specified criterion for the tankers; it is
families or members by Delhi Jal Board? used for the maximum families. Tankers are only
What is the procedure has been followed to provided after the sanctioning.
plant drinking water tanker? Please provide
the entire details.

Grounds of the First Appeal:

Provided information is unsatisfactory.

Order of the FAA:

“The certain discrepancies in the information of deployment of tankers in ward no. 33 & 34. EE (NW)-I
will get the discrepancies checked up in the list of deployment of the tankers within one week and will
apprise the applicant.”

Ground of the Second Appeal:

Please provide the reply of RTI.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Yashpal Rawat;

Respondent: Mr. Sukh Pal Singh Chauhan, Deemed PIO & Executive Engineer (NW-I);

The Appellant has received the additional information after the order of the FAA. The Appellant
had sought information about replies to three letters of his. The PIO stated that the replies have been given
to two of the letters. The appellant wants the copies of the replies which the PIO claims to have sent. The
Commission directs the Deemed PIO Mr. Sukh Pal Singh Chauhan to send the attested copies of two
replies sent to the Appellant in response to his letters. One letter of the Appellant is missing with the
public authority which is being given to the Respondent. Mr. Chauhan will also send the reply to this
letter.

Decision:

The Appeal is allowed.

The Deemed PIO Mr. Sukh Pal Singh Chauhan is directed provide the information
as directed above to the Appellant before 20 May 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
04 May 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)