Central Information Commission Judgements

Ms.Rakhi Gupta vs Government Of Nct Of Delhi on 24 September, 2010

Central Information Commission
Ms.Rakhi Gupta vs Government Of Nct Of Delhi on 24 September, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/002214/9492
                                                                  Appeal No. CIC/SG/A/2010/002214

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Shyam Budhiraja
                                           5/18, WEA, Karol Bagh,
                                           New Delhi - 110005.

Respondent                          :      Mr. Rajesh Wadhwa

Public Information Officer & Suptdg. Engineer (Pr.)
Municipal Corporation of Delhi
52 Block, Old Rajinder Nagar,
New Delhi – 110060.

RTI application filed on            :      31/01/2010
PIO replied                         :      12/03/2010
First appeal filed on               :      12/04/2010
First Appellate Authority order     :      29/04/2010
Second Appeal received on           :      06/08/2010

Sl.          Information Sought                                     Reply of the PIO

1. Area proposed to be covered in KBZ The proposed area was bounded by Ravi Dass Marg, D.

under the project B. Gupta Road, Faiz Road and Pusa Road.

2. Details of works to be undertaken. Improvement of drainage system, footpath and providing
duct for utility services.

3. Details of item wise and work wise The residents and traders/RWA and MWA have been
estimated price for the works. associated through compositively.

4. The way the representative of the The residents and traders/RWA and MWA had been
orgainsation would be taken into associated through meetings and discussions.
confidence.

5. Names and address of the respective The various agency were executing the work i.e. M.s
agencies/authorities who had Amar Const. Co., M/s Naresh Kumar, M/s Jatinder Const.
been consulted for preparation of Co., M/s S. N. Malhotra etc., The work was being
the Project and of those who will supervised by the office of EE(Pr.)/KBZ. Further IIT,
supervise execution of the Delhi and NCCBM, Ballabh Garh had been engaged for
project with regard to the quality quality assurance of work.
of the work including the
materials to be used in the
various works.

First Appeal:

Unsatisfactory and incomplete information received from the PIO.

Order of the FAA:

PIO/SE and APIO/EE(Pr) is directed to supply the requisite detailed and complete information to the
appellant within in 10 days.

Ground of the Second Appeal:

Non-compliance of the FAA’s order by the PIO.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Shyam Budhiraja;

Respondent : Mr. Rajesh Wadhwa, Public Information Officer & Suptdg. Engineer (Pr.); Mr. B. B.

Agarwal, EE(Pr.)

The PIO has given most of the information but is now directed to give the following information:
1- Query-4: The Deemed PIO Mr. B. B. Agarwal will give the names and addresses of any of the
consultant who may have been hired.

The appellant would like to inspect the records and take the photocopies which he wants.

Decision:

The Appeal is allowed.

The Deemed PIO Mr. B. B. Agarwal will facilitate an inspection of the relevant
records by the appellant on 27 September 2010 from 02.00PM onwards in the Divisional
Office. The PIO will give photocopies of the records which the appellant wants free of cost
500 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
24 September 2010

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