Central Information Commission Judgements

Mr. Sandeep Saini vs Govt. Of Nct Of Delhi on 23 March, 2009

Central Information Commission
Mr. Sandeep Saini vs Govt. Of Nct Of Delhi on 23 March, 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/2008/00768/SG/2358
                                                  Appeal No. CIC/WB/A/2008/00768/SG

Relevant Facts

emerging from the Appeal:

Appellant                              :       Mr. Sandeep Saini
                                               3180, Kucha Tara Chand
                                               Darya Ganj, New Delhi.

Respondent                             :       The ADM (S) & P.I.O.
                                               Govt. of NCT of Delhi

O/o the Deputy Commissioner (South)
M.B. Road, Saket,
New Delhi -110068

RTI filed on : 18/12/2007 Id no. 1250
PIO replied : 15/01/2008
First appeal filed on : 10/03/2008
First Appellate Authority order : Not mentioned
Second Appeal filed on : 02/05/2008

The Appellant had sought information Govt. of NCT of Delhi regarding
acquire of various land/khasra through Award No. 04/94-95 at Tuglakabad Village
from 1962 to 04-07-1988.

Sl. Information Sought PIO’s Reply

1. On what basis Kanta Mittal, Shishpal Original file is not available in this
and others were mentioned as actual department.
owner for sumar nos. 01 to 24? Furnish
all the details.

2. By which Act, Section or Rule actual As above.

ownership was given? Furnish all the
details with supporting documents.

3. Actual ownership was given legally or As above.

illegally?

3.(a) If its illegal then all the actions were As above.

illegal automatically? Yes/No.

3.(b) Furnish names of the officers who have Signatures are of Mr. Meena(LAC),
signatures on point A,B,C and D. Alok Sharma (NT), Mahak Singh
(KGO) and Joginder (Patwari).

3.(c) As per records is there any sales deed This department does not have this
registered after 4-7-88/18/11/88? information.

3.(d) Give inspection to all the records You can inspect on any working day
related to Award. from land acquisition department.

Since the appellant did not satisfied with the replies of PIO, he filed first appeal.
The First Appellate Authority ordered:
Not mentioned.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Sandeep Saini
Respondent : Mr. S.K. Singh PIO
The respondent will provide the information on points 1, 2, and 3 ( c) to the appellant
before 5 April 2009.

Decision:

The appeal is allowed.

The respondent will provide the information on points 1, 2, and 3 ( c) to the appellant
before 5 April 2009.

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

Shailesh Gandhi
Information Commissioner
23rd March 2009

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