Central Information Commission Judgements

Mr.Suraj Prakash Manchanda vs Government Of Nct Of Delhi on 7 December, 2010

Central Information Commission
Mr.Suraj Prakash Manchanda vs Government Of Nct Of Delhi on 7 December, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/002874/10336
                                                                    Appeal No. CIC/SG/A/2010/002874

Relevant Facts

emerging from the Appeal

Appellant : Mr. Suraj Prakash Manchanda
C-2/35 B, Keshav Puram,
Delhi – 110035.

Respondent : Mr. Pawan Kumar
Public Information Officer & Sub-Registrar – II
Revenue Department
Govt. of NCT of Delhi
District Center, Janakpuri,
New Delhi.

RTI application filed on             :      18/06/2010
PIO replied                          :      26/06/2010
First appeal filed on                :      21/08/2010
First Appellate Authority order      :      07/09/2010
Second Appeal received on            :      08/10/2010

Information Sought:

The Appellant wanted following information in respect of property number I-11, Ganga Ram Vatika,
Tilak Nagar, New Delhi.

1) Name and address of the present registered owner/purchaser.

2) Date of purchase of the property by the present owner.

3) Name and address of the seller.

4) Sale/Purchase value of the property and stamp duty paid on the date of purchase.

Reply of the PIO:

The office maintained the record as per volume Number, Registration Number, Page Number not as per
address of the properties. The Appellant was further asked to provide the said information to get the
requisite information.

First Appeal:

Non-receipt of information from the PIO within the stipulated time.

Order of the FAA:

The FAA provided the reply to the Appellant during the hearing and suggested the Appellant to approach
him if the Appellant felt the information to be unsatisfactory.

Ground of the Second Appeal:

Unfair disposal of Appeal by the FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Suraj Prakash Manchanda;

Respondent : Mr. Gopinath, UDC on behalf of Mr. Pawan Kumar, PIO & Sub-Registrar – II;

The Appellant has sought information about the registration of the sale of a property. The
Respondent has stated that they do not maintain the list property wise and it would be impossible to locate
from the register when the particular property in which the Appellant is interested was registered. The
Appellant thinks that the property for which he wants details may have been registered around the year
2000. The appellant is willing to inspect the register himself to identify the information that he seeks.

The Appellant has also suggested that details of property transactions should be made public and put-up
on the website. The Commission has been informed by the Respondent that after 2006 all property
transactions are being maintained on the computers. The Commission directs the Divisional
Commissioner to send his views on the subject of putting the details of property transactions on the
website to the Commission before 25 December 2010.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the relevant records by the
Appellant on 29th and 30th December 2010 from 10.00AM onwards. The PIO will give
attested photocopies of records which the Appellant wants free of cost upto 10 pages.

The Commission also directs Divisional Commissioner to send his views on about putting
property transactions on the website as directed above to the Commission before 25
December 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
07 December 2010
(In any correspondence on this decision, mention the complete decision number.) (GJ)

CC;

To,

Divisional Commissioner &
Principal Secretary (Revenue)
Govt. of NCT of Delhi
05, Shyam Nath Marg,
New Delhi