Central Information Commission Judgements

Shri.Deepak Yadav vs Mcd, Gnct Delhi on 12 August, 2011

Central Information Commission
Shri.Deepak Yadav vs Mcd, Gnct Delhi on 12 August, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2011/001803/14056
                                                                  Appeal No. CIC/SG/A/2011/001803

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Deepak Yadav,
                                           287/23, Onkar Nagar-B,
                                           Tri Nagar, New Delhi-110035.
                                           Ph. No. - 9990480201

Respondent                          :      Mr. Suresh Chandra
                                           PIO & SE
                                           MCD, Karol Bagh
                                           DB Gupta Road, Ananad Parbat,
                                           Karol Bagh, New Delhi

RTI application filed on            :      05/04/2011
PIO replied                         :      12/05/2011
First appeal filed on               :      09/05/2011
First Appellate Authority order     :      11/06/2011
Second Appeal received on           :      07/07/2011

Information sought:- The Appellant was asked regarding the workout producers from the
Department of MCD about the Complaint.

1. Provide the report of the houses constructed under the building department in Anand Vihar,
Inderlok.

2. Pls. tell me that are those buildings built of new way? Are Those maps right? And are those
building build according to right map? Whether the construction buildings are legal or
illegal? Pls. provide the photocopy of that documents copy in written.

3. Pls. tell me that are those buildings mapped right if no so it’s an illegal in MCD Act 343, 344.

Were you use these Act’s in those buildings and tell me that from whose permission these
constructions are going on. Pls. Provide the Photocopy of Action Taking Report.

4. Pls. tell me who has given the permit for making four floors? Tell me who have officers in
building department due to constructed of the illegal buildings? Pls. inform those officers
and his designation and FIR lodged againsed the officers.

5. Tell me name the officer who has given the permission for building the following construction of
illegal houses?

• H.No.-70 Prince Hair Saloon, IIIrd Floor.

• H.No.-131/73-A, Near Anand Nagar, Ist Floor.

• 3 floors of Naveen Derry near H.No.-313/73-C.

pls. provide the photocopies of these properties map.

6. Name the Officer who has granted the permission to construct basements in Anand Nagar,
Inderlok. If no permission has been granted then pls. seal these basements. How many
building have been sealed by the building deptt. From 2009 to 2011. Provide the action the
taken report against such construction and name the officer who has sealed it and on whose
complaint such action has been taken. Also provide the copy of the complaints.

Page 1 of 3

7. How many complaints give MCD by police in whole Anand Nagar, Inderlok? Pls. provide the all
complaints of photocopies.

8. Pls. tell me name of JE and AE of their areas, pls clarify that any complaint had lodged on those
officials if yes then give me the action taken report. How many Complants have against them
in 2010-2011? Provide the copy of the complaints for same. Provide the information about
the joining date of above officials.

9. How many demolitions of illegal buildings by MCD Building Deptt. In Ward No. 74, Inderlok,
Anand Nagar, Shahjaha Bagh? Their addresses to be shared. How much did it cost for the
work on them by mcd? Ranging from 2010 to 2011.

PIO response:-

1. No such information is available. However, residential building plans upto plot size of 400 Sq.

yds. are sanctioned at zonal level and all details of properties for which building plan has
been sanctioned by Building Deptt., K.B.Zone during the period 1.1.2005 to 30.4.2011 are
available on MCD website i.e. www.mcdonline.gov.in.

2. As in (1) above. Further, the details of deviations/unauthorized construction booked since 1.1.2001
to 30.4.2011 is also available on MCD website i.e. www.mcdonline.gov.in.

3. As mentioned in (2) above.

4. As in (1) above. However, the applicant with prior intimation may also inspect the SBP files on
any working day. As on date Sh. Varun Arora is the area JE(B) of Ward No. 74 (Inderlok).

5. As per record, no building plan has been sanctioned in r/o P.No. 70, 313/73-A & 313/73-C, Anand
Nagar, Inderlok already stands booked vide U/C file No. B/UC/KBZ/09/73 dt. 18.03.2009,
B/UC/KBZ/09/146 dt. 06.07.2009, & B/UC/KBZ/10/334 dt. 20.10.2010.

6. Regarding sanction of basement it is informed that no specific property number for which
information s sought has been provided by the applicant. However, as informed in (1&5)
above. No ward wise detail of sealing action is maintained. All the sealing/demolition actions
taken are entered in the demolition register and maintained in the form of Monthly Action
Taken Reports. Applicant with prior intimation may inspect the relevant
Register/Reports/Sealing files on any working day.

7. The information sought is not readily available. However, all the complaints from whichever
source received are sent to the concerned are JE(B) after diarizing the same.

8. The information sought pertains to Vigilance Deptt., as such RTI application is being forwarded to
PIO, Vigilance Deptt., and MCD. AS on date Sh. Varun Arora is the area JE(B) and Sh.
Pushpender is the area AE(B) of Ward No. 74 (Inderlok).

9. As already informed no separate ward wise registers/information is maintained. However, the
applicant may inspect the demolition register as well as demolition charges register
maintained in this office.

Grounds for the First Appeal:

Unsatisfactory information was given by the PIO.

Order of the First Appellate Authority (FAA):

The Appellant is advised to visit the office of the PIO on Monday 13th of June 2011 at 11:00AM to Inspect
the record and identify the documents. PIO is directed to provide the photocopies of the
information/documents so identified, as per provisions of the RTI Act, to the appellant within 10 days of
the issue of this order.

Grounds for the Second Appeal:

Unsatisfactory reply received by the Appellant and no order had passed by FAA.

Page 2 of 3

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mr. V. K. Taneja, AE on behalf of Mr. Suresh Chandra, PIO & SE;

The respondent states that the Appellant has not inspected the records as suggested by the FAA
and the information available on the records had been provided to the Appellant.

Decision:

The Appeal is disposed.

Information available on the records appears to have 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
12 August 2011
(In any correspondence on this decision, mention the complete decision number.) (GS)

Page 3 of 3