Central Information Commission Judgements

Mr. Mahesh Chander vs Municipal Corporation Of Delhi on 18 February, 2009

Central Information Commission
Mr. Mahesh Chander vs Municipal Corporation Of Delhi on 18 February, 2009
                    CENTRAL INFORMATION COMMISSION
                           Room No. 415, 4th Floor,
                         Block IV, Old JNU Campus,
                             New Delhi -110 067.
                            Tel: + 91 11 26161796

                                              Decision No. CIC/SG/A/2008/00418/1735
                                                    Appeal No. CIC/ SG/A/2008/00418

Relevant facts emerging from the Appeal:

Appellant                           :       Mr. Mahesh Chander,
                                            C - 335, Albert Square,
                                            Mandir Marg,
                                            New Delhi - 110001.

Respondent                          :       PIO,

Municipal Corporation of Delhi,
Slum & JJ Department,
Vikas Kutir, ITO,
New Delhi.


RTI application filed on            :       16/07/2007
PIO's Reply                         :       02/08/2007
First Appeal filed on               :       10/08/2007
First Appellate Authority order     :       26/09/2007
Second Appeal filed on              :       21/08/2008

Information Sought:

The Appellant had filed an RTI application seeking information regarding the Allotment
of 80sq. Mt. alternative plot at NG Road in lieu of demolished commercial site in Jhandawalan
Khadda.

He said that I had met the officials who had away of my original demolition slip, copies
of old ration card and present ration card and original copy of license relating to business
activities on old premises in the presence of member of the allotment committee and one of them
to whom I could recognize was one who was a cashier in Jandawalan Office. Later I requested
him to return my old documents and he denied to return the same.

PIO’s Reply:

The PIO stated in his reply that the information cannot be provided as the Appellant has
not submit the documentary proof and details of allotted plot, hence, no information can be
provided.

First Appellate Authority Ordered:

The FAA said that the appellant had not submitted any documents from which the PIO
could relate what information was sought.
Relevant facts emerging during hearing:

The following were present.

Appellant:

Respondent: Mr. D.P. Ture PIO
The respondent states that the appellant is giving no details from which he can relate what
information he is seeking. The appellant appears to be asking for information about an allotment
without giving any reference.

Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
18 February, 2009

(In any case correspondence on this decision, mention the complete decision number.)