CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002065/9439
Appeal No. CIC/SG/A/2010/002065
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Anwar Khan
Post Box - 11658,
PO-Pushp Bhawan,
New Delhi - 110062.
Respondent : Mr. Rajesh Taneja
Public Information Officer Suptdg. Engineer – II
Municipal Corporation of Delhi
Green Park, South Zone,
New Delhi.
RTI application filed on : 15/03/2010
PIO replied : 30/04/2010
First appeal filed on : 10/05/2010
First Appellate Authority order : Not ordered
Second Appeal received on : 19/07/2010
S. No. Information Sought Reply of the PIO
1. Action taken under the DMC Act 1957 on illegal No information was
construction of Mr. Lala Ram Verma, Kh. No. available in the official
1151/3, Min. Mehrauli, Behind Shami Totla, records.
Mehrauli, New Delhi.
2. Date was action taken on said illegal construction. As above.
First Appeal:
Incomplete and unsatisfactory information received from the PIO.
Order of the FAA:
Not ordered.
Ground of the Second Appeal:
Incomplete information received from the PIO no action taken by the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Anwar Khan
Respondent : Mr. Aqil Ahmed, AE(Civil) on behalf of Mr. Rajesh Taneja, PIO & SE-II;
The PIO has given the correct information as per the records. The PIO states that the land to which
the appellant is referring belongs to the WAKF Board and the issue actually is encroachment on the
WAKF Board land which is Government Land. As per Government encroachment issues has to be done
by the Land owning agencies in this case the WAKF Board.
Decision:
The Appeal is disposed.
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
21 September 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)