Central Information Commission Judgements

Mr. Naved Ahmed vs Land & Building Department, Govt. … on 29 March, 2010

Central Information Commission
Mr. Naved Ahmed vs Land & Building Department, Govt. … on 29 March, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/000286/7276
                                                           Appeal No. CIC/SG/A/2010/000286

Relevant Facts

emerging from the Appeal:

Appellant                              :    Mr. Naved Ahmed
                                            297, Gali Kucha Mir. Ashiq
                                            Chawri Bazar
                                            Jama Masjid
                                            Delhi- 110006.

Respondent                             :    Mr. Ram Kishan
                                            Public Information Officer &
                                            Asstt. Settlement Commissioner
                                            Land & Building Department
                                            Govt. of NCT of Delhi
                                            Custodian, Evacue Property Cell
                                            Vikas Bhavan, Delhi- 110002.

RTI application filed on               :    09/11/2009
PIO replied                            :    24/11/2009
First appeal filed on                  :    Not mentioned
First Appellate Authority order        :    08/01/2010
Second Appeal received on              :    03/02/2010
Date of Notice of Hearing              :    03/03/2010
Hearing Held on                        :    29/03/2010


Information Sought:

1. Certified copy of Custodian’s decision in relation to Khasra No. 3, Muncipl House No.
327, Okhla Village, Delhi

2. Certified copy of the proceeding of the file of the Appeal No. 323- A/ADCG/53
Title Name: Musarrat Jahan Begum w/o Hafiz Bashir Ahmed r/o 582, Gali Jute Wali,
Churiwalan, Jama Masjid, Delhi – 6 Versus Addl. C.E.P. Delhi

Reply of the PIO:

The 1st response of the PIO (Asstt. Settlement Commissioner) dated 24/11/2009 to the appellant
stated that the RTI application by the appellant required third party information and hence
requested the appellant to intimate the name of the present occupants of the property along with
his consent for further action.

The 2nd response of the PIO (Asstt. Settlement Commissioner) dated 02/12/2009 to the appellant
stated that no records related to the appeal number and title of the case was found and that the
appellant should check the details of the same.

Grounds for First Appeal:

Information not provided by the PIO.

Order of the FAA:

The SPIO directed to get the records traced and give a fresh reply to the appellant. The appellant
is also requested to render required information & assistance to SPIO which may help in locating
the record.

Grounds for the Second Appeal:

Not specified.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. Ram Kishan, Public Information Officer & Asstt. Settlement Commissioner;

The Respondent states that after obtaining clarifications form the Appellant the complete
information comprising 67 pages has been given to the Appellant on 25/03/2010.

Decision:

The Appeal is allowed.

The information has been provided.

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
29 March 2010

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