CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001047/12998
Appeal No. CIC/SG/A/2011/001047
Relevant facts emerging from the Appeal:
Appellant : Mr. R.B. Singh Rajput,
442/33, Onkar Nagar-B
Tri Nagar, New Delhi -110035
Respondent : Mr. V. S. Yadav
Public Information Officer &
Assistant Commissioner (West Zone)
Municipal Corporation of Delhi
Vishal Enclave, Rajouri Garden,
New Delhi
RTI application filed on : 06/10/2010
PIO replied on : 09/11/2010
First Appeal filed on : 08/12/2010
First Appellate Authority order of : 02/01/2011
Second Appeal received on : 18/04/2011
Information Sought:
The Appellant had 42 queries with regard to matters such as meetings of the Zonal Vending
Committee, Yard Committee, allotment of land to Tehbazaris, details of letters written to certain
department heads, action taken against officials in respect of some illegal allotments, licenses of
hawkers etc.
PIO's reply:
The PIO gave incomplete replies to the queries of the Appellant.
Grounds for the First Appeal:
Information was incomplete and unsatisfactory.
Order of the First Appellate Authority (FAA):
The PIO was directed to call the Appellant to inspect the records within 5 days and provide complete
information.
Ground of the Second Appeal:
Complete information was not given despite the order of the FAA.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Mr. R.B. Singh Rajput;
Respondent : Mr. V. S. Yadav, Public Information Officer & Assistant Commissioner (West Zone);
The respondent has provided information but the Appellant states that the attested photocopy
sought by him has not been provided. The Appellant claims that when he went for inspection the
relevant records were not shown to him. Whereas the respondent states that the Appellant is not doing
the inspection.
Decision:
The Appeal is allowed.
The PIO is directed to provide attested photocopies of all documents sought by
the Appellant before 10 July 2011. If any of the copies are not available this will be
stated.
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 June 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)