Central Information Commission Judgements

Shri Chirag Kapoor vs Public Works Department on 25 November, 2008

Central Information Commission
Shri Chirag Kapoor vs Public Works Department on 25 November, 2008
C374ChiragKapoorPWD2511 6                          1


                       CENTRAL INFORMATION COMMISSION
                          Block IV, 4Th Floor, Old JNU Campus
                                   New Delhi-110067

                              Appeal No. CIC/WB/C/2007/00374/LS

Complainant:                                       Shri Chirag Kapoor

Public Authority:                                  Public works Department

Date of Hearing:                                   25/11/2008

Date of Decision:                                  25/11/2008

FACTS

:-

By his letter of 12/03/2007, the complainant had requested for inspection of
improvement of MB Road from Mehrauli Road Junction to SA Road and sort dates from
the PIO on which he could inspect the same. In this connection, he had requested for the
following information:-

“1. I would also like to inspect the following documents related to these
works. These records should be made available to me for inspection:

                 a.         Measurement Book
                 b.         Details of Estimates
                 c.         Sketches
                 d.         All the files related to this project including files and documents

dealing with all the issues including, but not restricted to, reports
and tenders, correspondence, minutes of meeting, agreements,
bids, contracts, and file notings.

After inspection, I would indicate the pages which I want. Kindly
provide copies thereof.

2. According to section 2(j)(iii) of the Right to Information Act, every citizen
also has the right to take samples of material. I would like to take a
sample of material for each of the above works. Each sample should be
collected by the Department in my presence and should be sealed and
certified to be a true sample of material of that work.”

C374ChiragKapoorPWD2511 6 2

3. It appears that no information was provided to the complainant. Hence, this
complaint.

4. The matter was heard on 25/11/2008. The complainant appeared before the
Commission. He is a young Engineering student imbued with idealism. He submitted
that he would like to inspect the roads and seek the information mentioned hereinabove to
see whether the work is being done as per standard norms and procedures.

5. It is regrettable that the request of the complainant has remained unattended to by
DDA. His request is genuine and falls in the ambit of the RTI Act. In view of the above
(SE(Civil)PWD Project Circle II Public Works Department(Zone-4) Delhi), is directed to
furnish the information requested for by the complainant and also to allow him to inspect
the ongoing works on the project.

DECISION

6. The matter is disposed of accordingly.

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar
Tele: 011-2616 26 62