Central Information Commission Judgements

Mr. Rajendra Gupta vs Municipal Corporation Of Delhi on 30 December, 2009

Central Information Commission
Mr. Rajendra Gupta vs Municipal Corporation Of Delhi on 30 December, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                 Decision No. CIC/SG/A/2009/002869/6142
                                                        Appeal No. CIC/SG/A/2009/002869
Relevant Facts

emerging from the Appeal:

Appellant                         :      Mr. Rajendra Gupta
                                         704, G.T. Road, Shahdara,
                                         Delhi - 110032.

Respondent                        :      Dr. Kamal Kumar

Public Information Officer & Additional MS
Municipal Corporation of Delhi,
Swami Dayanand Hospital,
Shahdara, Delhi – 110095.


RTI application filed on          :      20-08-2009
PIO replied                       :      18-09-2009
First appeal filed on             :      01-10-2009
First Appellate Authority order   :      No order
Second Appeal received on         :      10-11-2009
Date of Notice of Hearing         :      25/11/2009
Hearing Held on                   :      30/12/2009

The Appellant had sought following information from PIO, MCD – Swami Dayanand
Hospital D Block flats of the hospital.
S. No. Information sought PIO’s reply

1. Who is the landlord of D block flats? How many total According to the hospital
flats in D block. On what basis have been allotted by record, presently is not any D
which development D block resident’s flats. Please give Block in the Dayanand
the clear reply. Hospital residence complex.

2. What basis monthly rents have been taken by which Not applicable.

development / department from the residential people of
said flats? If not by the hospital’s, who will give the
answer to the MCD loss. Please give the answer.

3. In which under contract D block flats by the hospital Not applicable.

administration. If any others body has been given, please
provide the contract copy.

4. From how many yrs has not been taken monthly rent to Not applicable.

the allotters of D Block by the hospital administration.
Please give the reply with date, month and year’s wise.
Give me the details in rupees.

5. In how sqr. Mtrs area’s are build D block flats. Numbers Not applicable.

of the flats.

6. Tell name of the D Block Head , if he is working in the Not applicable.

Municipal Corporation of Delhi, give the name and
address.

Ground of the First Appeal:

Incomplete information had been provided.

Order of the FAA:

No order had been passed by the F.A.A.

Ground of the Second Appeal:

The incomplete information had been provided by the PIO and no order had been passed by
the F.A.A..

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Rajendra Gupta;

Respondent: Dr. Kamal Kumar, Public Information Officer & Additional MS;

The PIO has provided certain information. However the appellant would be satisfied if he
could inspect the relevant files.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate and inspection of the records to the Appellant. The PIO
will give photocopies of the documents which the appellant wants free of cost upto 200 pages.

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
30 December 2009

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