Central Information Commission Judgements

Mr.C.P. Rai vs Municipal Corporation Of Delhi on 19 November, 2008

Central Information Commission
Mr.C.P. Rai vs Municipal Corporation Of Delhi on 19 November, 2008
                     CENTRAL INFORMATION COMMISSION
                             Room No.415, 4th Floor, Block IV,
                            Old JNU Campus, New Delhi 110 066.
                                   Tel: + 91 11 26161796

                                                    Decision No. CIC /WB/A/2007/00778/SG/0263
                                                              Appeal No. CIC/WB/A/2007/00778/

Relevant Facts

emerging from the Appeal

Appellant : Mr.C.P. Rai,
F 188/4, Laxmi Nagar,
Delhi-110092.

Respondent 1 : Assessment & Collection Deptt.

First Appellate Authority under RTI Act
2005,
Municipal Corporation of Delhi,
Ring Road, Lajpat Nagar,
New Delhi-110092.

RTI filed on                             :       26/12/2006
PIO replied                              :       01/02/2007
First appeal filed on                    :       07/02/2007
First Appellate Authority order          :       14/03/2007
Second Appeal filed on                   :       06/06/2007


S.No         Information Sought                    PIO's Reply         The First Appellate Authority
                                                                       ordered.
 1.    The Appellant had filed an              The      PIO     had    The Appellant was not present
       application under RTI seeking           provided          all   during the hearing. The Authority
       information regarding the criteria      information to the      ordered, it has been reported that
       adopted for calculation of property     Appellant.              all information as asked for has
       tax during the year 2004-05,            Information given by    been given to the appellant. It is
       property tax received in respect of     PIO was not provided    presumed that the Appellant was
       property occupied by MCD offices        as per the subject      satisfied and hence his absence.
       like Town Hall, Delhi Jal Board,        matter as per the
       DTC           (Delhi       Transport    Appellant.
       Corporation) and its dispose,
       Electricity      Offices,     etc.The
       Appellant has also sought the

criteria for calculations of property
tax in respect of DMRC, Coffee
home, Govt. offices, Parking Areas
and Consumers Forums.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr.C.P. Rai,

Respondent : Mr. A.K.Ambasht, PIO at the time of the RTI application.
The respondent submits that the information which was fairly extensive has been provided.
The appellant is not able to really show that any information sought is not provided. A
significant part of what he calls information seeking is statements.
Decision:

The appeal is dismissed.

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

Shailesh Gandhi
Information Commissioner
19th November 08.