CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/00406/SG/0302
Appeal No. CIC/WB/A/2008/00406/
Relevant Facts
emerging from the Appeal
Appellant : Mr. Ashok Kumar,
H.No. 215, Near Old mandir,
Sahibabad Village, Gahziabad,,
(U.P.)-201010.
Respondent 1 : Deputy Commissioner &
Public Information Officer under RTI
Act 2005,
Municipal Corporation of Delhi,
Office of the Addl. Dy. Commissioner,
(HQ), (Link Officer, DC/Zone),
Town Hall, Chandani Chowk,
Delhi-110006.
RTI filed on : 26/09/2007 ID No. 1184 PIO replied : 27/09/2007 First appeal filed on : 29/10/2007 First Appellate Authority order : 28/11/2007 Second Appeal filed on : 28/02/2008 Information Sought :
The Appellant sought information by his 16 queries to the Court matter bearing No. WC 6115/998 &
CM 1928-29/07 relating to 35 Bighas -14 Biewas of land embarked for Community Center at
Mansarover Garden.
PIO’s Reply:
The PIO had had provided information to the Appellant as per the office record available with the
office. But the Appellant’s application has been transferred to the D.C., Land & Estate Dept., D.C.
west Zone, C.L.O., (MCD).
The First Appellate Authority Ordered:
“The Appellant contended that he did not receive the requisite response from the office of DC(W) and
did not receive the categorical reply in respect of issue pertaining to Land & Estate Dept. and
Vigilance Dept. From the perusal of the record it is seen that contention of the Appellant is correct.
Accordingly, Dy.Commissioner, WZ is directed to furnish the requisite reply in respect of points
pertaining to his office within 15 days from the receipt of this letter. It is also seen that the Appellant
also wants some information from Vigilance Dept. about his case which is still pending. Similarly,
Dy. Commissioner (Land & Estate) is also directed to furnish the categorical reply to the Appellant
within 15 days.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. Madan Mohan , PIO
The respondent has shown evidence that the information was provided on 21/11/2007
and 17/12/2007 in line with the order of the First appellate authority. The appellant has
also given a letter withdrawing the appeal.
Decision:
The Appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties
Shailesh Gandhi
Information Commissioner
25th November, 2008.