CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001648/14095
Appeal No. CIC/SG/A/2011/001648
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Aman Deep Bhardwaj
76/50/2, Krishna Vatika,
Near Gyanodya Public school,
Alipur, Delhi-110036
Respondent : Mr. M. P. Gupta,
PIO & SE-II
Municipal Corporation of Delhi
Zonal Building, Sector-V, Rohini,
New Delhi
RTI application filed on : 14-01-2011
PIO replied : 28-01-2011 / 09-02-2011
First appeal filed on : 04-04-2011
First Appellate Authority order : 03-05-2011
Second Appeal received on : 20-06-2011
Sl. Information Sought Reply of PIO
1. How and when the appointment of MP Gupta for the post of Not related to dept.
Superintend engineer in Rohini Zone? Provide information regarding
this.
2. Provide information where and when the particular officer was As above.
posted?
3. Did particular officer have taken any kind of loan? If yes then provide No such loan has been given
details. to the officer.
4. Is there any complaints against particular officer, if yes then provide Not related to dept.
details.
5. Which departments are under this officer for maintenance? Not related to dept.
6. Is Superintend engineer in Rohini Zone has returned the 90% security Not related to dept.
from Govt Contractors of incomplete work, then provide details?
7. Is there any rule of retuning 90% security in MCD, if yes then give Not related to dept.
details?
Ground of the First Appeal:
The reply of the PIO was unsatisfactory and incomplete.
Order of the FAA:
The appeal is not furnished by PIO hence hearing is there.
Ground of the Second Appeal:
The PIO reply was not satisfying.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. M. P. Gupta, PIO & SE; and Mr. Manoj Kumar, Jr. Accountant (DCA/RZ);
The PIO shows that information has been provided to the Appellant from Vigilance Department,
Accounts Department and Advance Department. From a perusal of the records it appears that all the
information has been provided to the Appellant.
Decision:
The Appeal is disposed.
Information available on the records 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
16 August 2011
(In any correspondence on this decision, mention the complete decision number.) (kh)