Central Information Commission Judgements

Mr.Radheyshyam vs Government Of Nct Of Delhi on 3 November, 2011

Central Information Commission
Mr.Radheyshyam vs Government Of Nct Of Delhi on 3 November, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                             File No: CIC/AD/A/2011/002032




Date  of Hearing :  November 3, 2011

Date of Decision :  November 3, 2011


Parties:

           Applicant

           Shri Radhey Shyam
           S/o Shri Nanak Chand
           R/o G­748, Mangol Puri
           Delhi 110 083

           The Applicant was not present during the hearing

           Respondents

           Delhi Urban Shelter Improvement Board
           Room No.B­3, Vikas Kutir
           ITO, New Delhi

           Represented by : Shri H.C.Vats, PIO & Dy. Director
                                     Ms.Rajvans Kaur, UDC



                         Information Commissioner             :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/002032



                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.23.2.11 with the PIO, Delhi Secretariat.  He stated that he 

had applied for a flat in the Residential Flats/Plots Registration Scheme for Slum Dwellers and other 

– 1985 vide application No.2666 and priority No.18807/G.   In this context, he sought information 

against   eleven   points   including   whether   land   is   available   with   MCD/Delhi   Govt.   for   above   said 

scheme and why without arrangement of land, applications had been called from the general public. 

He also wanted to know the reasons  as to why the above said scheme had been transferred to MCD 

by DDA. The PIO replied on 25.3.11 furnishing point wise information.  Not satisfied with the reply, 

the Applicant filed an appeal dt.25.4.11 with the Appellate Authority commenting on the information 

provided against points 1, 6, 7, 8 and 10 and  seeking the correct information against these points. 

The Appellate Authority replied on 13.6.11 stating that the Applicant was present at the hearing held 

by him and that  he had  declined to sign the attendance sheet.  He added that the Applicant wanted 

the actual time/date by which he would be allotted a flat and that Applicant was informed that the 

same cannot be provided as it depends upon availability of land and period of construction which 

cannot be anticipated.  Being aggrieved with the reply, the Applicant filed a second appeal dt.13.7.11 

before CIC.

Decision

2. In   the   absence   of   the   Appellant,  it   was  decided  to  dispose  of   the  appeal  based  on  the  written 

submissions   by the Appellant as available   on record and the submissions by the Respondents . 

Accordingly,  the      information  sought against points 1, 6, 7, 8 and 10 were discussed as given 

below. .

Points 1 & 6
The Respondents submitted that the land acquisition is almost complete  and that this fact has been 

confirmed by the Revenue Department in a report submitted to them.  

The Commission directs the PIO to  provide a copy of the this report to the Appellant on payment of 

the prescribed photocopying charges. 

Point 7

The Respondents submitted that the scheme  referred to in the instant case was not transferred from 

DDA to MCD. Rather it was the Department dealing with development of slums and JJ colonies that 

was first under the jurisdiction of DDA and then was transferred to MCD and then back to DDA and 

finally was converted to Delhi Urban Shelter Improvement Board.   He added that even though the 

controlling office has changed several times, the scheme has remained  unchanged.

The PIO is directed to formally explain this matter to the Appellant and also to share with him copies 

of orders of transfer to DDA and back.

Points 8 & 10

The Commission holds that adequate information has been provided against these points and that no 

further disclosure is required.

The   information to be provided by 3.12.11 and the Appellant to submit a compliance report to the 

Commission by 10.12.11.

3. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Radhey Shyam
S/o Shri Nanak Chand
R/o G­748, Mangol Puri
Delhi 110 083

2. The Public Information Officer
Delhi Urban Shelter Improvement Board
Room No.B­3, Vikas Kutir
ITO, New Delhi

3. The Appellate Authority
Delhi Urban Shelter Improvement Board
Room No.B­3, Vikas Kutir
ITO, New Delhi

4. Officer in charge, NIC