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 15]

Central Information Commission

Mr. Ramesh Chand Jain vs Delhi Transport Corporation, Govt. Of ... on 5 March, 2010

                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                     Decision No.CIC/SG/A/2010/000178/7043
                                                           Appeal No. CIC/SG/A/2010/000178

Appellant                                   :       Mr. Ramesh Chand Jain,
                                                    R/o T-355/1, Gali No. 10,
                                                    Gautampuri, Delhi-110053

Respondent                                  :       Ms. Renu Popli
                                                    Public Information Officer
                                                    Sr. Manager,
                                                    Delhi Transport Corporation,
                                                    Govt. of NCT of Delhi,
                                                    I. P. Estate, BBM Complex,
                                                    New Delhi

RTI application filed on                    :       24/10/2009
PIO replied                                 :       30/10/2009
First Appeal filed on                       :       09/12/2009
First Appellate Authority order             :       22/12/2009
Second Appeal Received on                   :       15/01/2009
Notice of Hearing Sent on                   :       01/02/2010
Hearing Held on                             :       05/03/2010

Information sought

:

1. Details of movable/immovable property for the last 10 years in respect of Sh. R. P. S. Verma, Addl. CAO, DTC be provided out of which the annual moveable/immovable property of the said officer from 2000 to till date be given.
2. Cash earned by Sh. R P S Verma, Addl. CAO DTC since last 10 years details be provided. Details of cash earned from 2000 to till date annually be given.

PIO's Reply:

"That the information asked for is not available in the Vigilance Department."

Grounds for First Appeal:

Desired information was not provided.
Order of the First Appellate Authority:
"No such information is being maintained in the office of DTC. However, as regards furnishing the details of immovable property, PIO(H.Q) is directed to give a written notice with 10 days to the officer concerned i.e Sh. R.P.S Verma, to make a submission in writing or orally regarding whether the information should be disclosed and such submission of the third party shall be kept in view while taking a decision about disclosure of information."

Grounds for Second Appeal:

Desired information was not provided.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Ramesh Chand Jain;
Respondent: Ms. Renu Popli, Public Information Officer &Sr. Manager;
Mr. J. D. Misra, Vigilance Officer (HQ), I.P.Estate, Delhi;
The appellant wants the details of movable and immovable property of Mr. R.P.S. Verma, Additional CEO DTC. The details of the movable property are not available with the Government and hence cannot be provided. However, the details of immovable property are furnished with the annual property return to the Cadre Controlling Authority which is Finance Department Delhi Government in this case. The PIO should have transferred the RTI Application to the Finance Department of the Delhi Government. The PIO is warned to ensure that in case information is not available with the public authority it should be transferred within 5 days to the appropriate authority.
The Commission has already decided in CIC/AT/A/2008/01262//SG/2109 dated 27/02/2009 that the assets of public servants would have to be disclosed when a citizen uses the Right to Information.
Decision:
The appeal is allowed.
The PIO is directed to transfer the RTI Application to the PIO of Finance Department (GNCTD) before 10 March 2010.

The PIO of Finance Department (GNCTD) is directed to provide the information to the Appellant before 30 March 2010.

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 05 March 2010 (In any correspondence on this decision, mention the complete decision number.)Rnj