CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2010/000606/7570
Appeal No. CIC/SG/A/2010/000606
Appellant : Mhd. Farooque
House No.-91, Gali No. 25,
Old Mustphabad, 25 Foota Road,
Delhi-110094
Respondent : Dr. J. S. Dagar
Deemed PIO & Veterinary Officer
Municipal Corporation of Delhi,
Shadara (North ) Zone
Near Keshav Chowk, Shahdra
Delhi
RTI application filed on : 08/12/2009
PIO replied : 08/01/2010
First Appeal filed on : 20/01/2010
First Appellate Authority order : 10/02/2010
Second Appeal Received on : 04/03/2010
Notice of Hearing Sent on : 23/03/2010
Hearing Held on : 26/04/2010
Appellant filed several RTI in this regard. The following information was sought by him vide the
RTI Application dated 08/12/2009:
Sl. Information Sought PIO's Reply
1. Reasons for not making renewal of meat License for selling meat of Buffalo had been
license by Shakil after 31/02/2006. Provide issued by the MCD to Shakil alias Pappu, H-91,
photocopy of notice sent him by MCD to him Gali No. 25, 25 Phoota Road, Old Mustafabad,
in this regard. If notice not sent, then provide Delhi-94, on 31/08/2001 that will be expired on
reason thereof. 08/09/2009.
2. Whether any inspection was done. Inform Photocopy enclosed.
how much challan issued, if any
3. Legal action taken by MCD on license Copy of order of director, Veterinary Services.
renewed after 31/03/2006. Provide photocopy
of action taken. If no action taken, then reason
thereof.
4. Reason for allowing Shakil to sale meat even Order of Status-Quoe is enclosed.
after expires of license.
5. Reason for not sealing the Meat Shop after After above decision, whenever an inspection
31/03/2006. was done the shop had been found closed. This
shop was found open on 07/12/2009 only. At that
time he had Status-Quo order of High Court.
6. How many have notices been issued to Shakil As above.
after expiring his license.
7. Whether MCD allowed to sale meat on Gali After above decision, whenever an inspection
no. 25, Old Mustfabad Delhi-94 after was done the shop had been found closed. This
31/03/2006. shop was found open on 07/12/2009 only. At that
time he had Status-Quo order of High Court
Delhi.
8. What was the statues mentioned about the His license has been canceled by MCD but this
permission of MCD in file dated 23/11/2009. matter is under consideration of High Court
Delhi.
9. Whether status Quoe was made in knowledge Photocopy of Status-Quo order is enclosed.
of MCD.
10. Question not completed. The challan was not issued to this shop after
14/10/2009 because shop was found closed
during inspection.
Grounds for First Appeal:
Correct information not provided.
Order of the First Appellate Authority:
"the main ground for appeal is dissatisfaction with information furnished by the PIO. The
information furnished was discussed in detail and it was noted that the same was in order.
Therefore, no direction is required to be issued in this particular case. "
Grounds for Second Appeal:
Written information was not provided.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mhd. Farooque;
Respondent: Dr. J. S. Dagar, Deemed PIO & Veterinary Officer;
The information has been provided by the PIO. However the PIO is directed to provide
copy of the file notings in this matter which have not been provided so far.
Decision:
The appeal is allowed.
The PIO is directed to provide the attested copies of all the file notings to the
Appellant before 05 May 2010.
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
26 April 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj