Central Information Commission Judgements

Mr. S.N. Singhal vs Delhi Jal Board on 27 April, 2009

Central Information Commission
Mr. S.N. Singhal vs Delhi Jal Board on 27 April, 2009
                 CENTRAL INFORMATION COMMISSION
                     Club Building (Near Post Office),
                   Old JNU Campus, New Delhi - 110067.
                          Tel: +91-11-26161796

                                          Decision No. CIC /SG/A/2009/000378/2946
                                                 Appeal No. CIC/SG/A/2009/000378

Relevant Facts

emerging from the Appeal

Appellant : Mr. S.N. Singhal,
D-89, Lord Krisna Road,
Adarsh Nagar, New Delhi-110016

Respondent : AC(L&E) & PIO,
Delhi Jal Board,
Office of the Asstt. Commissiner,
Varunalaya Phase-II,
Karol Bagh, New Delhi.


RTI application filed on             :      29/09/2008
PIO replied                          :      05/11/2008
First appeal filed on                :      18/11/2008
First Appellate Authority order      :      16/12/2008
Second Appeal filed on               :      28/02/2009

Particular of information and reply.
S. No. The information Sought. The PIO replied.

1. When the Jhuggies existing on The piece of land where some Jhuggies
DJB land between big drain and or say some temparaty stores etc. exist
80 feet wide road will be between drain and 80″ vide road, does
removed? not belong to DJB. If may belong to
Defence Deptt.

2. Why the notice board has been Since the said piece of land between 80
affixed by DJB between 80 feet feet vide road and Aggarwal
wide road and Aggarwal Dharamshal belong to DJB, suitable
Dharamshal at the back to Adarsh Board has been put up.
Nagar when this land actually
belongs to MCD?

The First Appellate Authority ordered: –

“Furthermore, the appellant wants some new documents including Plans/Maps
which were not asked in his original RTI application. For this, he may apply afresh to
the PIO.

Appellant stated that which information has been furnished to him, the same is
incorrect as not reflecting the actual situation on ground. This was contacted by
Department representatives. This is not forum to decide questions of actual field
condition or Revenue matters. If appellant feels that the answer furnished under RTI is
not reflective of actual ground condition, he may take up the matter with Estate
Department of DJB. I accordingly uphold order of PIO.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. S.N. Singhal
Respondent: Dr. Bipin Bihari PIO
The appellant contends that they believe the particular piece of land belongs to MCD.
The PIO has a paer showing that the land has been transferred to DJB by Defence. The
PIO is directed to give a copy of the paper evidencing this. He has given it to the
appellant.

Decision:

The Appeal is allowed.

The information is given to the appellant in front of the Commission.

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

Shailesh Gandhi
Information Commissioner
April 27, 2009

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