CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000446/12106
Appeal No. CIC/SG/A/2011/000446
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Surender Singh
S/o Sh. swaroop Singh
R/o Village Raghopur, PO Chhawla ,
New Delhi 110071
Respondent : Mr. R. A. Dohrey
Public Information Officer & BDO(SW)
Revenue Department, GNCTD
BDO office Complex,
Old Roshanpura Road,
Najafgarh , New Delhi.
RTI application filed on : 13/10/2010
PIO replied : 20/12/2010
First appeal filed on : 15/11/2010
First Appellate Authority order : 13/12/2010
Second Appeal received on : 20/01/2011
RTI is regarding of BDO, Duties of present BDO:
Sl. Information Sought for : PIO Reply
1. Provide the property details of Sh. Dohrey (BDO). This question is not answered under
RTI, Act.
2. How much illegal clutches were released and what tasks Regarding information is enclosed.
are execute for development by the present BDO?
Provide the information.
3. How many times the present BDO go for the visits to Visits of Gram radhopur were held
Gram Radhopur.? time to time.
Grounds of the First Appeal:
Appellant is not satisfied.
Order of the FAA:
“On perusal of reply, it is seen that incomplete information has been furnished to appellant by the
PIO/BDO (South West). PlO/BDO (South West) is therefore directed to go through the RTI application of
the appellant minutely and furnish the requisite information within 15 days of the Issue of this order.
Regarding reply to point no. 1 the appellant is suggested to approach to Services Department of Govt. of
NCT of Delhi.”
Ground of the Second Appeal:
The appellant was not satisfied.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Surender Singh;
Respondent: Mr. R. A. Dohrey, Public Information Officer & BDO(SW);
The PIO has given certain information but has not given specific information sought by the
Appellant. As regards query-1 the PIO is directed to obtain the information from the services department
and provide it to the Appellant. As regards query2 & 3 the Respondent is directed to provide the specific
information on whether he has done any development works and encroachment removal work in
Radhopur Village specifically. The PIO is directed to provide this information to the Appellant before
16 May 2011.
The Appellant has also sought information about the land allotted to the Flood Control and Forest
Departments. The PIO is directed to provide this information to the Appellant by taking the assistance of
the PIOs of the Flood Control and Forest Department.
Decision:
The appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant
before 16 May 2011.
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
25 April 2011
(In any correspondence on this decision, mention the complete decision number.) (RJ)