Central Information Commission Judgements

Mr. Sandeep Saini vs O/O The Dy.Commissioner (South), … on 23 March, 2009

Central Information Commission
Mr. Sandeep Saini vs O/O The Dy.Commissioner (South), … on 23 March, 2009
                    CENTRAL INFORMATION COMMISSION
                           Room No. 415, 4th Floor,
                         Block IV, Old JNU Campus,
                             New Delhi - 110066
                            Tel: +91 11 26161796

                                                  Decision No. CIC/WB/A/2008/00765/SG/2356
                                                        Appeal No. CIC/ WB/A/2008/00765/SG
Relevant facts emerging from the Appeal:

Appellant                             :      Mr. Sandeep Saini
                                             R/o 3180, Kucha Tara Chand,
                                             Darya Ganj, New Delhi

Respondent                            :      Additional District Magistrate(S) &

State Public Information Officer
Govt. of NCT of Delhi
O/o the Dy.Commissioner (South),
M.B.Road, Saket, New Delhi

RTI application filed on : 26/11/2007
PIO’s Reply : 24/12/2007
First Appeal filed on : 10/03/2008
First Appellate Authority order : Not mentioned.

Second Appeal filed on : 02/05/2008

Detail of required information:-

The appellant had sought information under RTI Act, 2005 regarding mutation of the
Khashra no. 3056/2066/899(0-1), 1652(2-3), 2524/1661(1-19),2526/1616(0-6), 2528/1661(0-18),
Award no. 50A/69-70. Do the above khasra numbers are in writ petition no.1539/81 and have got
ownership? Yes or No. Name and designation of the officer whose signatures are mentioned in
Statement -30-31.

The PIO replied.

The said filed is not available at this office. You may approach at Tees Hazari for inspection.

Not satisfied by the Reply of PIO the appellant filed First Appeal.

First Appellate Authority Ordered:

Not mentioned.

Relevant facts emerging during hearing:
The following were present.

Appellant: Mr. Sandeep Saini
Respondent: Mr. S.K. Singh PIO
The appellant has not been given the information and the respondent claims this information may
be with Sadar Kanugo office at Tis Hazari. The respondent should have sought the assistance of
the PIO at Sadar Kanugo office at Tis Hazari under Section 5 (4) which he failed to do. The PIO
is directed to get the record from wherever it may be and give the information to the appellant.

Decision:

The Appeal is allowed.

The PIO will give the information to the appellant before 10 April 2009.

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

Shailesh Gandhi
Information Commissioner
March 23, 20099

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