CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001870/14065
Appeal No. CIC/SG/A/2011/001870
Relevant facts emerging from the Appeal:
Appellant : Ms. Bharti Gupta
B-2/213, Sector -17,
Rohini New Delhi -110085
Respondent : Public Information Officer
Municipal Corporation of Delhi
O/o The Superintending Engineer - II,
Rohini Zone, Sector - V,
Zonal Office Building,
Rohini, New Delhi -110085.
RTI application filed on : 07-01-2011
PIO replied on : 10-02-2011
First Appeal filed on : 10-02-2011
First Appellate Authority order of : 19-04-2011
Second Appeal received on : 14-07-2011
The Information sought:-
The appellant had asked the PIO that what action had been taken on his application regarding property
no. B-2/232, Rohini, New Delhi - 110085.
The PIO replied:
The action had been taken by the DMC Act, Section 343 & 344, that is why, no need to taken action.
Grounds for the First Appeal:
Unsatisfactory reply was given by the PIO.
Order of the First Appellate Authority (FAA):
"I have been gone through, I find that the reply given by the PIO is sufficient and no further
information is required to be given".
Ground of the Second Appeal:
Unsatisfactory reply was given by the PIO and also unsatisfactory order was passed by the FAA.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. Sanjeev Kumar, AE on behalf of Mr. M. P. Gupta, PIO & SE-II;
The respondent states that the same matter has already been decided by the Commission in
decision no. CIC/SG/A/2011/1602/13875 on 05 August 2011. The Commission has verified this and
finds that this is correct.
Page 1 of 2
Decision:
The Appeal is infructuous.
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
12 August 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)
Page 2 of 2