Central Information Commission Judgements

Mr.Naveen Kumar vs Mcd, Gnct Delhi on 8 August, 2011

Central Information Commission
Mr.Naveen Kumar vs Mcd, Gnct Delhi on 8 August, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                            Decision No. CIC/SG/A/2011/001709/13923
                                                                   Appeal No. CIC/SG/A/2011/001709
Relevant Facts

emerging from the Appeal:

Appellant : Mr. Naveen Kumar, 215A/9,
Hans Enclave Colony, Near
Rajiv Chowk, Gurgoan-122001

Respondent : Public Information Officer & SE
Municipal Corporation of Delhi,
Building Department
Sardar Paharganj Zone, Idgah Road
Sadar Thana, Delhi

RTI application filed on : 18/04/2011
PIO replied : 18/05/2011
First appeal filed on : 18/05/2011
First appellant authority replied on: Not mentioned.

Second appeal received on           : 21/06/2011

 Sl.                                Information Sought                                  PIO Reply
1.     Whether any file of any sought of hotel AMAX INN situated at plot no.-      Information pertains
       8145/6, Aarakasha Road, Paharganj, New Delhi-110055 has been provided       to          building
       by the owner of the guest house to the building department? If yes, then    department

which all files related to the above mentioned address have been provided
to the building department, and please provide the photocopies of all the
documents related to those files

2. Whether the buildings situated at the plot No. – 8145/6, Aarakasha Road, Information pertains
Paharganj, New Delhi-110055 are booked or not? If yes, the please to building
provide with the photocopy of all the documents related with the booking? department

3. Please furnish the photocopies of all the documents related to the trade Rs.- 2/- per page were
license given to the hotel AMAX INN sought for the asked
information

Grounds for the First Appeal:

No reply from PIO

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

Ground of the Second Appeal:

Incomplete and insufficient information.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Naveen Kumar;

Respondent: Absent;

The Appellant states that he has received some the information but the file of the building has not
been provided by the Building Department.
Decision:

The Appeal is allowed.

The PIO is directed to provide an attested copy of the entire file relating to the
booking of the unauthorized construction of the said hotel to the Appellant before 30
August 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
08 August 2011

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