Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Central Information Commission

Mrs. Pushpa Devi vs Municipal Corporation Of Delhi on 8 September, 2009

                 CENTRAL INFORMATION COMMISSION
                     Club Building (Near Post Office)
                   Old JNU Campus, New Delhi - 110067
                          Tel: +91-11-26161796

                                              Decision No. CIC/SG/A/2009/001714/4713
                                                    Appeal No. CIC/SG/A/2009/001714/

Relevant Facts emerging from the Appeal

Appellant                             :       Mrs. Pushpa Devi
                                              D - 154, New Seemapuri,
                                              Delhi - 110095.

Respondent                            :       Public Information Officer

Municipal Corporation of Delhi O/o the Superintending engineer, Slum and J. J. Department, Kilokari, Opp. Maharani Bagh, New Delhi - 110014.


RTI application filed on              :       08/09/2008
PIO replied                           :       03/11/2008
First appeal filed on                 :       05/12/2008
First Appellate Authority order       :       Not Ordered
Second Appeal received on             :       14/07/2009

Information Sought:

The Appellant has sought following information regarding a park, which is in front of House No. D-132, New Seemapuri, Delhi.

S. No. Information Sought PIO's Reply

1. Name of the Gardner and No Gardner or Supervisor had been Supervisor of the said park appointed on the said site.

2. In and out time of Gardner of the No Gardner or Supervisor from park. Horticulture or Slum and J J Department had been appointed on the said site.

3. Telephone and mobile no of the No Gardner or Supervisor had been Supervisor of the said park. appointed.

4. List of all the works done by the No work has been initiated by the department in the said park during Horticulture Department of Slum and J J 01.01.2004 to 31.08.2008 Department during 01.01.2004 to including 31.08.2008.

a) Name of the work, b) Brief description of work, c) Amount Sanctioned, d) Date of Sanction, e) Status of Completion, f) Name of agency, g) Date of commencement of work, h) Date of completion, i) Rate of which work awarded, j) Amount paid, k) Copy of sketch and the way decision was taken to carry out this work.

Ground of First Appeal:

Incomplete and unsatisfactory reply received form the PIO.
First Appellate Authority ordered:
No Order Ground of the Second Appeal:
No action taken by the FAA.
Relevant Facts emerging during Hearing: The following were present Appellant: Mrs. Pushpa Devi Respondent: Mr. Ved Prakash, SE, Slum & JJ Dept.- deemed PIO, Mr. Virender Kumar, Dy. Dir., Horticulture, Slum & JJ; Mr. PD Ashok, Ex. Engineer, DD 6, Slum & JJ The RTI Application was filed with Shahdara (North) on 08/09/2008. In the MCD's inefficient manner it was transferred on 30/09/2008 to Chief Engineer, Slum & JJ Dept. Within the Slum & JJ Dept. it appears that it took 16 days to reach the deemed PIO. The deemed PIO states that he has given the reply on 11/10/2008 where he has replied that the said place is not a park and no gardener has not been appointed and not works have been done in the said place. There has been a delay in giving the information but it appears to be the result of the overall inefficient working of the MCD as a whole.
Decision:
The Appeal is allowed.
The information has been provided.
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 8 September 2009 (In any correspondence on this decision, mention the complete decision number.) (GJ)