Central Information Commission Judgements

Ms. Kaushar vs Municipal Corporation Of Delhi on 9 April, 2010

Central Information Commission
Ms. Kaushar vs Municipal Corporation Of Delhi on 9 April, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                  Decision No. CIC/SG/A/2010/000539/7424
                                                         Appeal No. CIC/SG/A/2010/000539

Relevant Facts

emerging from the Appeal

Appellant : Ms. Kaushar
445, Gali Sarote Wali,
Matia Mahal, Jama Masjid,
Delhi – 110006

Respondent : Mr. T. P. Sharma
Public Information Officer & Assistant Commissioner
Municipal Corporation of Delhi
O/o Assistant Commissioner
City Zone, MLUG Car Parking
Asaf Ali Road, New Delhi.


RTI application filed on              :    08/11/2009
PIO replied                           :    18/12/2009
First appeal filed on                 :    07/12/2009
First Appellate Authority order       :    No order.
Second Appeal received on             :    26/02/2010
Date of Notice of Hearing             :    12/03/2010
Hearing Held on                       :    09/04/2010


Sl.                            Information Sought                                 Reply of the PIO
1. The orders passed by MCD with regard to the application filed by the          The vending policy
    Appellant on 14/05/2003.                                                     is             under
2. Action taken by the City Zone of MCD.                                         consideration.
3. The time frame within which space should have been provided to the            When this is taken
    Appellant and the action taken till date.                                    you     will      be
4. The time frame within which shop will be allocated to the Appellant.          informed.

5. The time limit within which action will be taken on the basis of the RTI
application.

Grounds for the First Appeal:

No information provided by the PIO.

Order of the First Appellate Authority (FAA):
No order passed by the FAA.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO and no order passed by the FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Ms. Kaushar;

Respondent: Mr. T. P. Sharma, Public Information Officer & Assistant Commissioner;

The Appellant who is clearly handicapped had applied for allotment of ‘khokha’ in 2003
in the City Zone. The PIO shows that a decision has been taken by the Zonal Vending
Committee that since there is no available space in the city zone no khokhas can be allotted to
handicapped persons. The PIO however states that a persons residing in the city zone can request
for allotment of a khokha in another zone. Such requests are considered by the Central Licensing
Department. The Appellant is advised to apply at Central Licensing Department for allotment of
the khokha.

Decision:

The Appeal is disposed.

The information has 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
9 April 2010
(In any correspondence on this decision, mention the complete decision number.) (RR)