-CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor, Block IV,
Old JNU Campus, New Delhi -110 066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/01378/SG/0858
Appeal No. CIC/WB/A/2008/01378/SG
Relevant Facts
emerging from the Appeal
Appellant : Capt. AS Bhardwaj,
D-701, Ambience Island, NH-8,
Gurgaon- 122002.
Respondent 1 : Sub-Divisional Magistrate & PIO,
Govt. of NCT of Delhi,
BDO Complex, Alipur,
Delhi – 110036
RTI application filed on : 04/06/2008
PIO replied : 08/06/2008
First appeal filed on : 01/07/2008
First Appellate Authority order : Not mentioned.
Second Appeal filed on : 03/08/2008
The Appellant had filed an application seeking information regarding the Khasra No. 20/11,
Khata Khatoni No. 164/112, measuring 4.05 bighas.
The Details of information required with the PIO’s reply as follows:-
S. No. Information Sought. The PIO replied.
1. Correct Mishal no. of mutation in the As per the revenue record Mishal No. is M-
mane of Sh. Ishawar Singh v/s Sh. 343/19-09-89.
Rattan Singh.
2. Office/Place where said Mishal File is Concern Record Room
available.
3. Copy of the Khatoni. Photocopy of Khatoni enclosed.
The First Appellate Authority ordered:
Not mentioned.
Relevant Facts emerging during Hearing:
The following were present.
Appellant : Capt. AS Bhardwaj
Respondent : Mr. Kunal SDM Narela and PIO
The apellant points out that M-343 is not the mishal number for this property as per
another paper given to him. The respondent admits that they have not been able to
trace the said mishal no. 343 at the Tees Hazari record room or any other record room.
The respondent will make all efforts to get the file of Mishal 343 and give a copy of it
to the appellant. If he is not able to locate it he will file a Police complaint for loss of
this file and also obtain a certificate from the Divisional Commissioner certifying that
the file is lost.
Decision:
The Appeal is allowed.
The PIO will give the information described above to the appellant before 25 January
2009.
If the file is not located the copy of the Police complaint and the Divisional
Commissioner’s certificate will be given to the appellant and the Commission before
30 January 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
5 January 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(sp)