Central Information Commission Judgements

Shri Sandeep Bhalla vs Delhi Jal Board on 31 October, 2008

Central Information Commission
Shri Sandeep Bhalla vs Delhi Jal Board on 31 October, 2008
                             dsUnzh; lwpuk vk;ksx
                       Central Information Commission

                                             Case No. CIC/AT/C/2008/00427
                                                          Dated: 31.10.2008


Complainant: Shri Sandeep Bhalla
Respondent:      Delhi Jal Board

                                    ORDER

This is the complaint filed by Shri Sandeep Bhalla, New Delhi against
Delhi Jal Board, New Delhi alleging that the RTI applications were not being
received by the respondents and they had given wrong e-mail address in their
website.

2. The respondents through their communication dated 4.6.2008 informed
that the e-mail address in the website had already been updated vide office
order dated 18.8.2005. The complainant had quoted wrong e-mail address.
Further, the RTI request of the complainant was neither addressed to the
proper authority nor was submitted at proper address nor was accompanied
with requisite fee and no any written request was made by him. The
respondents therefore pleaded that the complaint was not maintainable.

3. On perusal of documents, it is found that no written RTI request with
requisite fee was submitted by the complainant to the Public Authority, As
such, there is no merit in the complaint and the matter is closed at the
Commission’s end.

4. This issues with the approval of the Commission

Sd/-

(D.C. Singh)
Asstt. Registrar

1. Shri Sandeep Bhalla, 10/52, Rajinder Nagar (Old), New
Delhi – 110060. (Complainant)

2. The Public Information Officer, O/o the Secretary (RTI Cell), Delhi Jal
Board, Govt. of N.C.T. of Delhi, Varunalaya Phase -II, Karol Bagh, New
Delhi – 110005.