CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003603/11224
Appeal No. CIC/SG/A/2010/003603
Relevant Facts
emerging from the Appeal
Appellant : Mr. Anil Kumar Jain,
5,Arihant Nagar,
Punjabi Bagh (West),
New Delhi 110020.
Respondent : Public Information Officer &
Registrar Cooperative Societies,
Govt. of NCT of Delhi,
Old Court Building, Parliament Street, West Zone,
New Delhi 110001.
RTI application filed on : 12/10/2010 PIO replied : 29/10/2010 First appeal filed on : 03/11/2010 First Appellate Authority order : 29/11/2010. Second Appeal received on : 17/12/2010 Information Sought:
1- Details of the total area of land allotted by DDA to the society.
2- Details of the total no of plots carved out in the allotted area.
3- Details of the total no. of plots allotted to the member.
4- Details of the total no of plots allotted but allotment cancelled subsequently.
Reply of the PIO:
1- land provided by DDA to society is 14.2 acre.
2- 168 residential plots carved out in the allotted land, 1 plot besides the other plot have been earmarked
for Lady Worship Place.
3- 168 plots have been allotted as per records in the zone. copy of the letter no FVCHBS/92-93/210
dated 24-09-1992 received from the society is enclosed.
4- No such information is available in the zone.
First Appeal:
Since the reply of serial 4 is not satisfactory hence seeks for complete information.
Order of the FAA:
As per the proceedings on 29-11-2010 where the APIO was present it is found that the APIO has given
the reply as per the records available to him hence the appeal is disposed off.
Ground of the Second Appeal:
Provision of the complete information.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Anil Kumar Jain;
Respondent : Absent;
The Appellant has received the information but wants a categorical answers to his query-04
(Details of the total no of plots allotted but allotment cancelled subsequently). The Appellant states that
details of cancellations if any would be with RCS. Hence RCS should either state that no allotment of plot
is cancelled, or give the number of plots where allotments have been cancelled.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as stated above to the Appellant
before 20 February 2011.
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
01 February 2011
(In any correspondence on this decision, mention the complete decision number.) (ns))