Central Information Commission Judgements

Ms.Babita vs Gnctd on 11 June, 2010

Central Information Commission
Ms.Babita vs Gnctd on 11 June, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/001186/8106
                                                           Appeal No. CIC/SG/A/2010/001186
Relevant Facts

emerging from the Appeal

Appellant : Ms. Babita,
G/12/541-Sangam Vihar,
New Delhi- 62.

Respondent                           :      Mr. B. M. Dhaul
                                            Public Information Officer &
                                            Chief Engineer (South)
                                            Delhi Jal Board (DJB),
                                            Government of NCT of Delhi.
                                            Varunalaya, Phase-II,
                                            Karol Bagh, New Delhi- 110005.


RTI application filed on             :      19/08/2009
PIO replied                          :      16/09/2009
First appeal filed on                :      28/10/2009
First Appellate Authority Ordered on :      24/11/2009
Second Appeal received on            :      04/05/2010

Information Sought:

The appellant wanted to know the places in Gali No. 12, Sangam Vihar where water tanks used
to come; authority who decides on sending these tanks; total number of tanks that came to Gali
No. 12, Sangam Vihar in years 2008-09 & 2009-10 and the total expenditure incurred on these
tanks in the aforementioned period.

Reply of the Public Information Officer (PIO):
Not enclosed.

Grounds for the First Appeal:

Incomplete information provided by the PIO.

Order of the First Appellate Authority (FAA):
Information having been substantially supplied no further action was required.

Grounds for the Second Appeal:

The appellant was dissatisfied with the order of the FAA.

Relevant Facts emerging during Hearing:

The following were present:

Appellant : Ms. Sunita representing Ms. Babita;
Respondent : Mr. L. L. Meena, EE(S-III) on behalf of Mr. B. M. Dhaul, PIO & Chief Engineer(S);

The PIO has provided the information on 16/09/2009. There are some practical problems
which the citizens seem to be facing, which is being highlighted through the information being
south.

1- Query-1: The DJB had said that there is no fix location where the tankers are going, it is
apparent that citizens are facing some problem because they do not know the timing and
the place where the tankers are coming. The PIO assures that he will fix the place and
time.

The appellant would like to inspect the records regarding number of tankers and amount
of money spent. A discussion between PIO and the Appellant reveals that the problem which the
appellant is trying to highlight. It appears that this is dense populated area with no piped water
supply provision. It appears that there are more than 100 tubewells but these tubewells have been
effectively ‘captured’ by certain powerful interests. This leads to shortage of water for a very
large number of citizens. This Commission can only record this anguish of the citizens and hope
that the public authority would be able to find some solution to this.

Decision:

The Appeal is allowed.

The PIO is directed to give the information on point-1 as described above to
the appellant before 30 June 2010.

The PIO will also facilitate an inspection of the records on 29 June 2010 at
11.00am at the office of Executive Engineer (South-III), A-Blcok, G.K.-I, Delhi.
The PIO will give photocopy of the records which the appellant wants free of cost
upto 50 pages.

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
11 June 2010
(In any correspondence on this decision, mention the complete decision number.)(SC)