CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai, New Delhi 110067.
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/001238/3986
Appeal No. CIC/SG/A/2009/001238
Relevant Facts
emerging from the Appeal
Appellant : Shri Vijender Singh Dabas,
233, Village &Post office-Mubarikpur
Dabas, Delhi-110081
Respondent : Mr. Bipin Behari
Delhi Jal Board,
Varybakata Ph-II,
Karol Bagh, New Delhi-110005
RTI application filed on : 18.09.2008
PIO replied : Not mentioned.
First appeal filed on : 29.10.2008
First Appellate Authority order : 27.11.2008
Second Appeal received on : 18.05.2009
The Appellant had sought information regarding water supply, Sewer Line,
and Cash Van for collecting water bill.
Information sought:
1. Why had time been not given by the Delhi Jal Board for discussing
regional problem to the Appellant?
2. By what date work of putting Sewer Line will be started in village
Mubarikpur Dabas, Madanpur Ubas, Rani Khera and Rushulpur?
3. Information about restarting of Cash Van for collecting water bill,
number of permanent counters for collecting water bill, list it and list of
post office where this facility has.
4. Name of the officer who ordered to supply water to half of village on day
and other half on other day from August, 2005.
5. What are reasons for not holding sitting with Regional R.W.A at Karala
Over Hand Tank on last Wednesday of each month?
Reply of PIO:
Not mentioned.
Grounds for first appeal:
In first appeal the Appellant had requested for time for discussing the subject Of
which answer had not been given.
Order of First Appellate Authority:
The Appellant had allegedly made several representations to different officials that
at least in winter month’s water should be supplied daily. It was also submitted that
the meetings earlier being held by Executive Engineer had been discontinued.
After going through reply of PIO and the matter was more or less in the nature of
public grievance. It was for the area Executive Engineer and Superintending
Grounds for Second Appeal:
The Appellant has requested for taking actions against Delhi Jal Board and for
providing information.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent
Respondent: Dr. Bipin Behari, PIO
The PIO shows that information has been provided on all the points to the
appellant and some of the queries are not seeking information as defined under
Section 2(f) of the RTI Act.
The PIO however admits that the information regarding opening of CASH Counter
at Karala and Kanjhawala was not given. Now information is available that there is
not such plan.
Decision:
The Appeal is allowed.
The PIO will send the information described above to the appellant before 10 July
2009.
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, 2005.
Shailesh Gandhi
Information Commissioner
3 July 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(Rnj)