CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/WB/A/2007/00525/SG/9469
Complaint No. CIC/WB/A/2007/00525/SG
Complainant : Mr. S.P. S. Dhaka,
House no. 213-C, Ward no. 2,
Mehrauli, New Delhi
Respondents : Mr. Rajesh Taneja
PIO & SE
Municipal Corporation of Delhi
Under Seva Nagar Flyover,
South Zone, Seva Nagar
New Delhi
RTI application filed on : 19/07/2006
RTI Transferred to MCD on : 27/07/2006 & 18/08/2006 to Chief Eng and DC
PIO's MCD Replied on : 07/11/2006
First appeal filed on : 31/10/2006
First Appellate Authority order : Not mentioned
The RTI application was filed with Chief Secretary, GNCTD on 19/07/2010 regarding letter addressed to
Chief Secretary on 02/08/2004 and 30/09/2004 :
Sl. Information Sought Reply of the PIO
Daily progress made on the complaint As and when an application under R.T.I. Act is received
so far i.e. when did the application by the PlO of) any zone/deptt., the same is forwarded to
reached which officer and for how long concerned department for its reply. As soon as the instant
it stay with the officer and what did ID. was received, the Field Officers of Works Department
he/she do during that period. inspected the site and their Site Inspection Report is as
under:
The desired works by the applicant regarding dismantling
of lane about 2 feet to 2 feet 6 inches down from its
existing level, cannot be executed due to the fact that
about 200 houses in nearby vicinity would be affected in
respect of their services i.e. Sewerage System,
underground electrical cables, water lines and their
foundations. Hence, technically, 4he improvement work
as suggested by the applicant is not feasible.
Name of the officers who were 1f inspection was carried out by the concerned officer
supposed to take action. Shri Chauhan, J.E.
What action would be taken against the It is the hypothetical question unless and until
officers who had not taken action. facts are brought to the knowledge. Only then, any
specific comments could be offered after seeking
permission by the competent authority.
By when the work would be done Please see reply No.1.
Page 1 of 2
List of all the The applicant be requested to contact PIO/Engg. H.Q. for
applications/returns/petitions/grievances the desired information for his inspection of documents so
received after my application was that the desired information could be given to him as
received. The list should contain the nothing specific has been mentioned by him.
following information:
- Name of
applicant/taxpayer/petitioner/aggr
ieved person.
- Receipt no.
- Date of
application/return/petition/grieva
nce
- Date of disposal
Copy or print out of those portions or Attached
records contains details of receipt of the
above application / returns / petitions /
grievances.
Give reasons for out of turn disposal of Attached
applicants/returns/petitions/
By when would vigilance enquiries be Not related to work department.
initiated in the above matter
Grounds for the First Appeal:
No information was provided to the appellant.
Order of the First Appellate Authority (FAA):
Not mentioned.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. S.P. S. Dhaka;
Respondent: Mr. S. K. Meena, AE-III on behalf of Mr. Rajesh Taneja, PIO & SE
The information has been provided to the appellant including the file notings evidencing the
movement of the file. The Vigilance department has also stated that they are not going to conduct any
vigilance inquiry on this. The appellant is aggrieved with this but under Right to Information the
Commission can only ensure that the information is provided to the appellant.
Decision:
The Appeal is disposed.
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
23 September 2010
(In any correspondence on this decision, mention the complete decision number.)(RR)
Page 2 of 2