Central Information Commission Judgements

Mr.Rajat Singh vs Government Of Nct Of Delhi on 11 May, 2011

Central Information Commission
Mr.Rajat Singh vs Government Of Nct Of Delhi on 11 May, 2011
                        CENTRAL INFORMATION COMMISSION
                         Club Building, Opposite Ber Sarai Market,
                           Old JNU Campus, New Delhi - 110067.
                                   Tel: +91-11-26161796
                                                           Decision No. CIC/SG/A/2011/000608/12339
                                                                   Appeal No. CIC/SG/A/2011/000608

Appellant                                    :     Mr. Rajpal Singh
                                                   House No 345, Gall Sonaro Wall
                                                   Shahibab Daulatpur Delhi -110042.

Respondent                                   :     Mr. Alok Sharma
                                                   PIO & Dy. Secretary
                                                   Government of NCT of Delhi
                                                   Land & Building Department
                                                   Alternative Branch, Vikas Bhawan,
                                                   I.T.O., New Delhi -110002.

RTI application filed on                     :     18/08/2010
PIO replied                                  :     01/09/2010
First Appeal filed on                        :     14/09/2010
Hearing Notice Issued on                     :     06/04/2011
Date of Hearing                              :     11/05/2011

Information Sought:-
The appellant wants the information about the following:-
1) the letter shows that 10878 total cases have been recommended but the period from to which these case
pertains has not been mentioned.
2) the office is considering the cases of ALT upto 2000. The specific year from which the consideration
starts has not been mentioned.
3) the year wise detail of application for ALT plots 2001 to 2003, received may please be intimated.
4) Status report of the application required during the year 2003 may please be intimated. On 09/06/2010
a meeting of recommendation Committee was held as per intimation received vide your letter no.
F33CRTI-9/L&B/ALT/7232 dated 04/08/2010. the no. of cases put up has not been given. On the other
hand it has been mentioned that no case was recommended in this meeting. The reason their of may be
mentioned. A certified copy of the proceeding of meeting held on09/06/2010 may be please be provided.
5) the applications of ALT flats pertaining from 15-20 years back are pending for recommodation. The
reason of such pendency may please be intimated. Is there any specific period for the disposal of such
cases?
6) A copy of guidelines of CVC on the subject may be provided?

Reply from the PIO:-
The appellant was provided with the point wise reply:-
1) The desired information on the desired format is not maintained in the branch.
2) As of now the department is considering the cases from the year l979.
3) No, such record available in the branch in compiled form and there is no seniority list exist as yet.
4) As no case was processed and no minutes of meeting were recorded dated 09.06.10. Hence, no
proceedings was recorded on file.
5) Reasons/Interpretations are not covered under RTI Act 2005.
6) You may obtain the copy of CVC guidelines on any working day after paying the requisite fees.

Grounds for First Appeal:
Unsatisfactory information provided by PIO
 FAA's Order:-
Reply to questions are explained by PIO to the appellant. It was explained by PIO that the Deptt. , cannot
create information in response to any question and reply to any question can be given on the basis of
available records.
Relevant section of RTI Act, 2005 may be quoted in response to questions no. 5. The appellant has read.
Copy of CVC guidelines/status, number of cases may be informed in reply to question 3 & 4 may be
given. The matter is disposed of accordingly.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. Alok Sharma, PIO & Dy. Secretary;
The respondent shows that after the of the FAA the information has been sent to the appellant on
7.10.2010. It appears that the complete information has been sent to appellant.

Decision:

The appeal is disposed.

The complete information appears to have been sent to the appellant.
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
11 May 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)