CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067
Tel: +91 11 26161796
Decision No. CIC/WB/A/2008/01064/SG/1712
Appeal No. CIC/ WB/A/2008/01064/SG
Relevant facts emerging from the Appeal:
Appellant : Mr. Dilip Kumar
Sewa Nagar Chowk,
Sewa Nagar Model Market,
New Delhi - 110 003
Respondent 1. : Deputy Commissioner &
Public Information Officer
Municipal Corporation of Delhi
O/o the Deputy Commissioner,
Central Zone, Lajpat Nagar,
New Delhi – 110024
RTI filed on : 26/06/2007
PIO’s Reply : 30/01/2008
First Appeal filed on : 08/02/2008
First Appellate Authority order : 03/03/2008
Second Appeal filed on : 14/06/2008
Information Sought:
The appellant had sought information as to why no legal actions taken against the Mr. Sanjay for
sealing of Sewa Nagar Model Town Market through Rs.5 coin instead of MCD seal. Which is
illegal and video and photographs were also taken from the sealing site.
PIO’s Reply:
The PIO in his reply states that “the subject Id does not pertains to this Division since, the same
pertains to Licensing Branch, Central Zone.
Not satisfied by the Reply of PIO the appellant filed First Appeal.
First Appellate Authority Ordered:
The First Appellate Authority ordered that the appellant had filed four applications before the
PIO and after examining the fact the Appellate Authority directed PIO to furnish the information
to the appellant within 7 days. And accordingly disposed off the appeals.
Relevant facts emerging during hearing:
The following were present.
Appellant: Mr. Dilip Kumar
Respondent: Mr. Krishen Kumar PIO
The appellant wants a copy of the order for sealing issued by MCD.
The appellant had demanded an enquiry of the sealing.
The PIO will give information whether the enquiry was conducted. If the enquiry was conducted
he will give a copy of the enquiry report.
The PIO will also give the names and designations of the officers present during the sealing.
Decision:
The Appeal is allowed.
The PIO will give the information mentioned above to the appellant before 5 March 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
17th February 2009
(In any case correspondence on this decision, mention the complete decision number.)