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 0, Cited by 0]

Central Information Commission

Mr. S.L. Motwani vs Delhi Jal Board on 29 January, 2009

                    CENTRAL INFORMATION COMMISSION
                        Room no. 415, 4th Floor, Block IV,
                      Old JNU Campus, New Delhi - 110066
                             Tel: +91 11 26161796

                                               Decision No. CIC/SG/A/2008/000149/1344
                                                     Appeal No. CIC/ SG/A/2008/000149

Relevant facts emerging from the Appeal:

Appellant                          :       Mr. S.L. Motwani
                                           C-6/176 C, Keshav Puram,
                                           Delhi.


Respondent 1.                      :       The Secretary

Public Information Officer Delhi Jal Board, Vernalaya, Phase-II, Karol Bagh, New Delhi-110005 RTI application filed on : 11/07/2008 Reply from PIO : 13/08/2008 First Appeal filed on : 28/08/2008 First Appellate Authority order : Not Mentioned Second Appeal filed on : 06/10/2008 Information Sought:

The appellant had sought information regarding drinking water and safe drinking water from Secretary, Public Information Officer, Delhi Jal Board, Vernalaya, Phase-II, Karol Bagh, New Delhi-110005. The PIO vide letter dated 13/08/2008 asked the appellant to deposit a sum of rupees 4- as a tentative cost of providing information.
However PIO Provide information vide letter dated 27/08/2008.
Sl.            Information Sought                             PIO's Reply
 a. (i)Life of 4" and 6" iron and RCC pipe      30-40 years
(ii) samples collected since 01/01/2007 to 30/06/2008

2. Communications about unsafe drinking Total 7088 water to consumers

3. How many samples of water tested from The area doesn't pertain to this division 01/01/2007 to 30/06/2008

4. If received complaints about swear -do- water mixing with the portable water , What action has been taken.

5. Is DJB aware about sewer Drain Keshav Do Puram and Kanhiya Nahar Not Satisfied by the reply of the PIO the appellant filed First Appeal on 28/08/2008. First Appellate Authority Ordered:

Not mentioned Relevant facts emerging during hearing:
The following were present.
Appellant: Mr. S.L. Motwani Respondent: Mr. Santosh D. Vaidya PIO There are some differences of opinion on the dates of the application receipt at both ends. Similarly there are different contentions about the area of the information sought and provided. The appellant contends that the PIO asked for a payment of Rs.4000 for the information. It appears to be Rs. 4=00 and below this the PIO has again written Rs.4/ The PIO has now given information of the relevant area of Keshav Puram and given it to the appellant. The appellant contends that the answer of 5760 samples having been tested in response to his query 'How many samples of water tested from 01/01/2007 to 30/06/2008' is not borne out by facts. He is offered inspection of records which he is willing to do. If the appellant's contention is correct that samples are not being actually taken and tested, this has very grave implications and the Commission appreciates the appellant's willingness and diligence in pursuing the matter.
Decision:
The Appeal is allowed.
The PIO will facilitate the inspection of the records relating to the samples drawn for testing free of cost to the appellant on 10 February at 11.00am at the office of Mr. S. K. Ohlan, Zonal Engineer - NW III, Kanahiya Nagar.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi Information Commissioner 29th January 2009 (In any case correspondence on this decision, mention the complete decision number.)