CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001558/9380
Appeal No. CIC/SG/A/2010/001558
Relevant Facts
emerging from the Appeal:
Appellant : Mr Rohtas Kumar
55/4444, Raigarpura,
Karol Bagh,
New Delhi - 110005
Respondent : Mr. Suresh Chandra
Public Information Officer & SE
Municipal Corporation of Delhi
O/o the Superintending Engineer
Nigam Bhawan, Anand Parbat,
Karol Bagh, New Delhi - 110005
RTI application filed on : 15/12/2009
PIO DDA transferred RTI to MCD : 02/02/2010
PIO MCD Replied after FAA's order: 12/05/2010
First appeal filed on : 12/03/2010
First Appellate Authority order : 25/03/2010
Second Appeal received on : 09/06/2010
The appellant had sought information regarding a complaint filed against his property:
Sl Information Sought
1. Whether DDA has given permission to construct Basement at plot no. 1355 House no. 56/4445?
2. Whether this property is on lease hold?
3. My plot 1356 is attached to plot no. 1355 which is damaging because of construction of
Basement.
Reply of the PIO:
As per Section plan record, no building plan has been sanctioned in r/o P. no. 56/4445, K.no. 1355,
Block-F, Regarpura, New Delhi since 2005 to till date, which inter alia covers the basement of the
property under reference also.
Grounds for the First Appeal:
No information was provided.
Order of the First Appellate Authority (FAA):
Appellant contends that no information was provided. The APIO/EE was given a copy of the RTI
Application with a direction to provide the information to the appellant available on the records.
Grounds for the Second Appeal:
Information was not provided by the PIO even after the order of the FAA.
Page 1 of 2
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Rohtas Kumar;
Respondent: Mr. Suresh Chandra, Public Information Officer & SE;
The information has been given to the appellant. The appellant admits this but states that he has a
grievance that an illegal basement has been constructed in that property. For this he should file a
complaint with appropriate authority.
Decision:
The Appeal is dismissed
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
16 September 2010
(In any correspondence on this decision, mention the complete decision number.)RM
Page 2 of 2