Central Information Commission Judgements

Mr.Dinesh Sharma vs Consumer Affairs, Food And Civil … on 20 September, 2010

Central Information Commission
Mr.Dinesh Sharma vs Consumer Affairs, Food And Civil … on 20 September, 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/ 002116/9416
                                                                  Appeal No. CIC/SG/A/2010/ 002116

Relevant Facts

emerging from the Appeal

Appellant : Mr. J.D Kataria
9398 Tokariwalan
Azad market
Delhi – 110006

Respondent : Mr. N. K. Gupta
Public information officer & SE
Municipal Corporation of Delhi
Office of the assistant commissioner
Sadar Pahar Ganj Zone
Idgah Road, Delhi -110006

RTI application filed on : 12/03/2010
PIO replied : 23/04/2010
First appeal filed on : 13/04/2010
First Appellate Authority order : 29/06/2010
Second Appeal received on : 24/07/2010

Information sought

1. The encroachment done by the shopkeepers on the pavement of Shivaji road Azad Market would
be removed by what time( month and year to be specified)

2. The unauthorized construction done by the shopkeepers in the above said market would be
removed by what time(month and year to be specified)

3. In the above said market, due to encroachment, the cleanliness department of MCD is not able to
work properly, provide a report for the same.

4. For the above said market, provide the information regarding the no. of challans issued, amount of
goods confiscated and the amount of revenue earned and deposited with the government from date
01-01-2007 to 01-03-2010.

Reply of the Public Information Officer

1. The above stated encroachment had been removed by the authorities on 25-03-2010 & 31-03-

2010.

2. Not related to the department concerning the PIO.

3. Not related to the department concerning the PIO.

4. 4 challans were done in the market on 16-11-2009. this information is from the period 08/2009 to
10/2010.

5. Rs. 11300 is the amount of revenue earned by the department.

Grounds for the First Appeal:

Unsatisfactory and incomplete information furnished by the public information officer.
Order of the First Appellate Authority (FAA):
PIO is directed to recheck the information and confirm within 07 days.

Grounds for the Second Appeal:

Wrong and incomplete information provided by the PIO.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. J.D Kataria;

Respondent: Mr. N. K. Gupta, Public information officer & SE;

The appellant admits that complete information has been provided to him. The appellant has
certain grievances that MCD is not putting any safai karmachari in the market. He also states that illegal
chabootara and tin shed are being made as soon as any action is being taken and hence no effective action
has been taken against these. The appellant is advised to approach the MCD’s grievance redressal cell
failing which he could approach public grievance cell.

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
20 September 2010
(For any further correspondence on this matter, please mention the file number quoted above.) (VK)