In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001692
Date of Hearing : July 27, 2011
Date of Decision : July 27, 2011
Parties:
Applicant
Shri Pardeep Kumar
R/o H.No.853, Panna Udyan
Narela
Delhi 110 040
The Applicant was not present during the hearing
Respondents
The Public Information Officer
Govt. of NCT of Delhi
O/o ADM (Land Acquisition)
District North West
Kanjhawala
New Delhi
Represented by : Shri Lalit Kumar, Reader to ADM
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001692
ORDER
Background
1. The Applicant filed an RTI Application dt.16.11.10 with the PIO, SDM/Alipur seeking information
against five points including the following:
i) Information regarding land acquisition policy 197374 and amendments made there to
ii) Conditions based on which land was allotted to Scheduled castes.
The RTI application was transferred to ADM/land Acquisition Collector on 18.11.10 and reply was
provided on 21.1.11 as follows:
i) The Land Acquisition Act, 1894 governs Land acquisition in Delhi
ii) to v) Closely connected to BDO (NW) hence your application is being transferred to BDO(NW)
The PIO, BDO(NW) replied on 2.12.10. Not satisfied with the reply, the Applicant filed a complaint
dt.29.12.10 before CIC. The CIC vide its Order dt.7.1.11 remanded the case back to the Appellate
Authority (Shri Amit Singla) who vide order dt.10.2.11 disposed of the same. Being aggrieved with
the reply, the Applicant filed a second appeal dt.20.6.11 before CIC.
Decision
2. During the hearing, the Respondents submitted that the Appellant is seeking information against
points 2 to 5 since against point 1 information was provided on 21.1.11. He added that on perusal
of the order of the Appellate Authority, it seems that information against points 2 to 5 has already
been provided by BDO(NW) which apparently the Appellant has not received, as is evident from the
second appeal.
3. The Commission therefore directs the PIO to forward a copy of this order to PIO, cum BDO/NW with
the direction to provide information against points 2 to 5 to the Appellant once again so as to reach
him by 27.8.11 and the Appellant to submit a compliance report to the Commission by 3.9.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Pardeep Kumar
R/o H.No.853, Panna Udyan
Narela
Delhi 110 040
2. The Public Information Officer
Govt. of NCT of Delhi
O/o ADM (Land Acquisition)
District North West
Kanjhawala
New Delhi
3. The Appellate Authority
Govt. of NCT of Delhi
O/o ADM (Land Acquisition)
District North West
Kanjhawala
New Delhi
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what
information has not been provided.