Central Information Commission Judgements

Mr. Pratap Gandas vs Municipal Corporation Of Delhi on 4 February, 2009

Central Information Commission
Mr. Pratap Gandas vs Municipal Corporation Of Delhi on 4 February, 2009
                         CENTRAL INFORMATION COMMISSION
                             Room No. 415, 4th Floor, Block IV,
                           Old JNU Campus, New Delhi -110 066.
                                  Tel: + 91 11 26161796

                                                Decision No. CIC /SG/A/2008/00177/1485
                                                       Appeal No. CIC/SG/A/2008/00177

Relevant Facts

emerging from the Appeal

Appellant : Mr. Pratap Gandas,
33A/9, Vill. Kishangarh,
Vasant Kunj
New Delhi-110070.

Respondent 1                        :      PIO,
                                           Municipal Corporation of Delhi,
                                           O/o. Deputy Commissioner,
                                           South Green Park,
                                           New Delhi.

RTI application filed on            :      03/06/2008
PIO replied                         :       not replied.
First appeal filed on               :      10/07/2008
First Appellate Authority order     :      29/07/2008
Second Appeal filed on              :      21/11/2008

The appellant had asked in RTI application regarding illegal and unauthorized
multi storey flat complex consisting approximately 30 flats is coming in between H. No.
406 ward No. 3 and 596 ward No. 3 Village Mehrauli, New Delhi since last two months
and dismiss, arrest and prosecute the corrupt MCD officials who by taking huge sealed
only 3-4 flats out of approximately 30 flats that are under construction.

Detail of required information:-

S. No. Information Sought. The PIO replied.

1. Please give me the action taken report / status report on Action has been initiated
my complaint dated 12/05/2008 against the illegal & as per provisions of DMC
unauthorized complex located in between House No. Act, 1957.
460, ward No. 3 and House No. 596, ward No. 3 of
village Mehrauli, New Delhi.

2. Whether the above said whole illegal & unauthorized As replied above.

complex located in between House No. 460, ward No.
3 and House No. 596, ward No. 3 of village Mehrauli,
New Delhi has been demolished? If not, Why?

3. Whether the above said whole illegal & unauthorized Yes.

complex located in between House No. 460, ward No.
3 and House No. 596, ward No. 3 of village Mehrauli,
New Delhi has been sealed? If not, Why?

4. What legal actions have been taken against the above Action has been initiated
said whole illegal & unauthorized complex located in as per provision of DMC
between House No. 460, ward No. 3 and House No. Act, 1957.
596, and ward No. 3 of village Mehrauli, New Delhi?
If not, Why?

5. Whether notice of demolition has been issued against As replied above.

the above said whole illegal & unauthorized complex
located in between House No. 460, ward No. 3 and
House No. 596, ward No. 3 of village Mehrauli, New
Delhi has been demolished? If not, Why?

6. Whether demolition order has been issued against the As replied in SL No. 4
above said whole illegal & unauthorized complex above.
located in between House No. 460, ward No. 3 and
House No. 596, ward No. 3 of village Mehrauli, New
Delhi has been demolished? If not, Why?

7. Whether demolition program has been fixed to Action will be taken as
demolish the above said whole illegal & unauthorized per DMC Act, 1957.
complex located in between House No. 460, ward No.
3 and House No. 596, ward No. 3 of village Mehrauli,
New Delhi has been demolished? If not, Why?

The First Appellate Authority ordered: –

Not replied.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Pratap Gandass
Respondent: Absent
The appellant contends that no specific information has been provided. The First appellate
authority has also failed in his duty and not given any order.
The Commission directs that the PIO will provide clear answers as to whether action has
been taken or not. If so, details of the action will be given. If no action has been taken this
will be stated.

Decision:

The Appeal is allowed.

The PIO will give the information stated above to the appellant before 20
February 2009.

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

Shailesh Gandhi
Information Commissioner
January 04, 2009.

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