Central Information Commission Judgements

Ms. Roshni vs Municipal Corporation Of Delhi on 8 September, 2009

Central Information Commission
Ms. Roshni vs Municipal Corporation Of Delhi on 8 September, 2009
                 CENTRAL INFORMATION COMMISSION
                     Club Building (Near Post Office)
                   Old JNU Campus, New Delhi - 110067
                          Tel: +91-11-26161796

                                              Decision No. CIC/SG/A/2009/001715/4714
                                                    Appeal No. CIC/SG/A/2009/001715/

Relevant Facts

emerging from the Appeal

Appellant : Ms. Roshni
D – 71, New Seemapuri,
Delhi – 110095.

Respondent : Public Information Officer
Municipal Corporation of Delhi
O/o the Superintending engineer,
Slum and J. J. Department,
Kilokari, Opp. Maharani Bagh,
New Delhi – 110014.


RTI application filed on              :       08/09/2008
PIO replied                           :       03/11/2008
First appeal filed on                 :       05/12/2008
First Appellate Authority order       :       Not Ordered
Second Appeal received on             :       14/07/2009

Information Sought:

The Appellant has sought following information regarding a park, which is in front of
House No. D-132, New Seemapuri, Delhi.

S. No. Information Sought PIO’s Reply

1. Name of the Gardner and No Gardner or Supervisor had been
Supervisor of the said park appointed on the said site.

2. In and out time of Gardner of the No Gardner or Supervisor from
park. Horticulture or Slum and J J Department
had been appointed on the said site.

3. Telephone and mobile no of the No Gardner or Supervisor had been
Supervisor of the said park. appointed.

 4.         List of all the works done by the     No work has been initiated by the
            department in the said park during    Horticulture Department of Slum and J J
            01.01.2004       to     31.08.2008    Department during 01.01.2004 to
            including                             31.08.2008.
            a) Name of the work, b) Brief
            description of work, c) Amount

Sanctioned, d) Date of Sanction, e)
Status of Completion, f) Name of
agency, g) Date of commencement
of work, h) Date of completion, i)
Rate of which work awarded, j)
Amount paid, k) Copy of sketch
and the way decision was taken to
carry out this work.

Ground of First Appeal:

Incomplete and unsatisfactory reply received form the PIO.

First Appellate Authority ordered:
No Order

Ground of the Second Appeal:

No action taken by the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Ms. Roshni
Respondent: Mr. Ved Prakash, SE, Slum & JJ Dept.- deemed PIO, Mr. Virender Kumar,
Dy. Dir., Horticulture, Slum & JJ; Mr. PD Ashok, Ex. Engineer, DD 6, Slum & JJ

The RTI Application was filed with Shahdara (North) on 08/09/2008. In the MCD’s
inefficient manner it was transferred on 30/09/2008 to Chief Engineer, Slum & JJ Dept.
Within the Slum & JJ Dept. it appears that it took 16 days to reach the deemed PIO. The
deemed PIO states that he has given the reply on 11/10/2008 where he has replied that the
said place is not a park and no gardener has not been appointed and not works have been
done in the said place. There has been a delay in giving the information but it appears to
be the result of the overall inefficient working of the MCD as a whole.

Decision:

The Appeal is allowed.

The information has been provided.

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
8 September 2009

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