CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000786/7829
Appeal No. CIC/SG/A/2010/000786
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Om Prakash,
S/o Late Sri Mayaram,
R/o 495/35, Onkar Nagar – C,
Trinagar, Delhi – 110035
Respondent : Mr. Vijay Bhardwaj
Public Information Officer & SDM
Office of Deputy Commissioner (North),
Civil Lines, Kripa Narayan Marg,
Delhi – 110054
RTI application filed on : 07/12/2009
PIO replied : 31/12/2009
First appeal filed on : 29/01/2010
First Appellate Authority order : 02/03/2010
Second Appeal received on : 25/03/2010
Date of Notice of Hearing : 00/00/2010
Hearing held on : 00/00/2010
Sl. Information sought Reply of PIO
No.
1. Who was the owner of Plot No. 315/12 Shahzada According to Deputy
Bagh, Daya Basti, Delhi – 110035? Who is its Registrar – 1, description of
current owner? this kind is not kept with the
Office.
2. Who has bought the 4 floors of the above According to Deputy
mentioned plot which were sold off in 2008-09? Registrar – 1, description of
Details as to date of sale, name and address of the this kind is not kept with the
buyer. Office.
3. Action taken on the applicant’s complaint letter According to Deputy
dated 07/10/2009 Diary No. 235, sent to Deputy Registrar – 1, the same has
Registrar. Has the complaint been valued? been entered into the
Office’s disputed list. And
under the Registration Act,
1908, the requisite action
will be taken.
Grounds for First Appeal:
Unsatisfactory information provided.
Order of the First Appellate Authority:
PIO was asked to clarify the reply at query no. 3.
Grounds for Second Appeal:
Same as grounds for First Appeal and no Order of FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Absent;
Respondent: Mr. Ramesh, Kanoongo representing Mr. Vijay Bhardwaj, PIO & SDM;
Mr. Rakesh Kumar Sub-Registrar, Kashmiri Gate, Delhi;
The PIO states that he had clarified point no-3 as per order of the FAA. The Commission
feels that this clarification could have been more explicit. Hence the Commission directs the PIO
to provide the information to the Appellant that no action has been taken on the complaint and
the complaint has been attached to disputed file.
Decision:
The Appeal is allowed.
The PIO is directed provide the information as directed above to the
Appellant before 05 June 2010.
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
24 May 2010
(In any correspondence on this decision, mention the complete decision number.)(MS)