Central Information Commission Judgements

Mr.S S Chauhan vs Mcd, Gnct Delhi on 28 April, 2011

Central Information Commission
Mr.S S Chauhan vs Mcd, Gnct Delhi on 28 April, 2011
                CENTRAL INFORMATION COMMISSION
                    Club Building (Near Post Office)
                  Old JNU Campus, New Delhi - 110067
                         Tel: +91-11-26161796

                                         Decision No. CIC/SG/A/2011/000491/12183
                                                 Appeal No. CIC/SG/A/2011/000491

Relevant Facts

emerging from the Appeal

Appellant : S S Chauhan
House no. 190, Dhaka
Kingsway Camp, Delhi

Respondent : Mr. Rajendra Prasad,
PIO & SE,
MCD (Civil Lines Zone),
16, Rajpur Road, Delhi- 110054

RTI application filed on : 15/09/2010
PIO replied : 15/09/2010
First appeal filed on : 09/11/2010
First Appellate Authority order : Info not available
Second Appeal received on : 23/02/2011

Information sought:-

Give me a copy of the Action Taken Report in respect of my application dates 14-09-
2009 and its subsequent reminder dated 22-09-2009, 29-09-2009 and 5-10-2009,
respectively. Photocopies of these letters are enclosed herewith for ready reference.
Following information regarding the above said property may also be provided to me:

1. Is this building built-up according to building bye-laws

2. Is this building regularized, if yes gime a copy of the regularization.

PIO response:

1. No building plan is sanctioned from office of EE(B)/CLZ in respect of property no.
191, Dhakka Village Delhi

2. No, The building is not regularised

Grounds for the First Appeal:

Action taken report not given.

Order of the First Appellate Authority (FAA):
Not available

Grounds for the Second Appeal:

No information received

Relevant Facts emerging during Hearing:
The following persons were present:

Appellant: Mr. S. S. Chauhan;

Respondent: Mr. N. K. Yadav, AE (Civil) on behalf of Mr. Rajendra Prasad, PIO & SE.
The Appellant had given complaints on an illegal building. The Respondent has provided
information on two queries of the Appellant but not provided any information on the
action taken on the Appellant’s complaints. The PIO is directed to provide the
information on the action taken on the Appellant’s complaints in the following format:


Date on which                     Name and designation Action                          Date on which forwarded
Complaint                         of                        taken                      to
received                          The officer receiving it.                            Next officer/office.


*there will be as many rows as the number of officers who handled the complaint.

Attested photocopies of all letters and notings will be provided.

Decision:

The Appeal is allowed. The PIO is directed to provide the information in the format given
above to the Appellant before May 10, 2011.

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
April 28, 2011
(In any correspondence on this decision, mention the complete decision number.)(BK)