CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796
                                                   Decision No.CIC/SG/A/2010/000461/7408
                                                         Appeal No. CIC/SG/A/2010/000461
Appellant                                  :      Ms Rajni,
                                                  C. B. 339, Narayan Ring Road,
                                                  New Delhi-110028
Respondent                                 :      Mr. Jasbir Singh
                                                  First Appellate Authority & Fire Officer
                                                  Fire Department,
                                                  New Delhi Municipal Council,
                                                  Palika Kendra, New Delhi
RTI application filed on                      :       12/10/2009
PIO replied                                   :       09/11/2009
First Appeal filed on                         :       18/11/2009
First Appellate Authority order               :       30/12/2009
Second Appeal Received on                     :       18/02/2010
Notice of Hearing Sent on                     :       12/03/2010
Hearing Held on                               :       08/04/2010
Appellant had objection on following points:
Sl. Information Sought             PIO's Reply                                       Objection
1. Provide             information As per RRs, circular was circulated in all the    Details of
     regarding            Physical Departments of NDMC for the post of Asstt. Fire   physical
     standards & age ( as per Guards to be selected from the daily wages             standards
     document) of 29 boys & 1 candidates working under Fire Deptt. Or on             with
     girl, Daljit Kaur .           regular establishment in Group 'D' Category in    document
                                   other departments of NDMC. Copy of the RRs.       not provide.
                                   For the post of Asstt. Fire Guard I enclosed.
4. No. of post vacant for Asstt Result was common for Men & Women as per             Incorrect
     Fire Guard (Male & marks obtained by them in written and physical               information
     Female). Basis on which endurance test.
     recruitment done in Fire
     Department.
5. Provide date of submission All the applications were received within the          Incomplete
     of form done by those prescribed time. Only one application was                 information.
     applicants who had been considered after the prescribed time that was too
     called for the post of Asstt a s per the Court's order.
     Fire Guard.
6. Details of No. of post Details of the vacant posts of A. F.G at the time          Incorrect
     (Asstt.      Fire      Guard) of issue of circular were as under:               information
     reserved for Male & Total=59 Nos
     Female under OBC & ST.            a) General -13,
                                       b) OBC -26
                                       c) SC-10
                                       d) ST-10
 Grounds for First Appeal:
As above (objection).
Order of the First Appellate Authority:
FAA passed order in respect of following points:
Point No.1: Third party information; PIO(Fir) was directed to issue a letter to Ms Daljit Kaur
            within 3 days for providing information after having reply from third party (Ms
            Daljit Kaur).
Point No.2, 3, 4: PIO (Secy. Estt.) is directed to supply the requisite information to the Appellant
            within 7 days.
Grounds for Second Appeal:
Information not provided with desired documents.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Davinder Kumar representing Mr. Rajini;
Respondent: Mr. Jasbir Singh, First Appellate Authority & Fire Officer;
 The PIO has provided the information as directed by the FAA. The PIO is now directed
to provide the following information to the Appellant:
1- The age, height and chest measurement of all the successful candidates.
2- The dates on which the applications were received.
Decision:
The appeal is allowed.
 The PIO is directed to give the information mentioned above to the Appellant before
20 April 2010.
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
08 April 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj