Central Information Commission Judgements

Smt. Kasturi vs Municipal Corporation Of Delhi, … on 19 February, 2009

Central Information Commission
Smt. Kasturi vs Municipal Corporation Of Delhi, … on 19 February, 2009
                 CENTRAL INFORMATION COMMISSION
                                Room No. 415, 4th Floor,
                              Block IV, Old JNU Campus,
                                  New Delhi - 110067
                                 Tel: +91 11 26161796

                                            Decision No. CIC/WB/A/2008/01171/SG/1783
                                                  Appeal No. CIC/ WB/A/2008/01171/SG

Relevant facts emerging from the Appeal:

Appellant                           :       Smt. Kasturi
                                            H-154, Janta Jeewan Camp,
                                            Tigri,
                                            New Delhi - 110 085

Respondent                          :       Public Information Officer

Municipal Corporation of Delhi
Slum & J.J. Department,
Room No.8, Punarwas Bhawan,
I.T.O., New Delhi – 110002

RTI filed on : 10/01/2008 ID NO. 1806
PIO’s Reply : 19/02/2008
First Appeal filed on : 19/03/2008
First Appellate Authority order : Not mentioned.
Second Appeal filed on : 04/07/2008

The appellant had sought certain information from MCD regarding Janta Jivan
Camp, Tigri.

Sl. Information Sought: PIO’s Reply

1. Give written statement about number of Break No such construction was completed in
Road (Kharinza), Drainage were constructed at last five years.
Jijan Janta Camp, Tigri.

2. How many Break Road(Kharinza) and Drainage There would not be such construction
will be constructed in 5 years in G and H block ?

in next five year as there is no
provision.

3. Furnish names and contact numbers of the This is a futuristic information hence
officers would be appointed to complete the can not be supplied.
above work.

First Appellate Authority Ordered:
Not mentioned.

Relevant facts emerging during hearing:
The following were present.

Appellant: Absent
Respondent: Mr. Jawhar Lal PIO
The PIO has given the appropriate information. The appellant expects that the RTI application
should lead to the work getting done. The appeal is not sustainable.

Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
19th February 2009

(In any case correspondence on this decision, mention the complete decision number.)