CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001045/8073
Appeal No. CIC/SG/A/2010/001045
Relevant Facts
emerging from the Appeal
Appellant : Mr. Atiq Siddiqi
1534, Qasim Jan Street,
Balimram,
Delhi-110006.
Respondent : Mr. Sushil Kumar
Public Information Officer SE
Municipal Corporation of Delhi
City Zone, Multi Level Car Parking,
Asaf Ali Road, Near Delhi
Gate, New Delhi.
RTI application filed on : 05/11/2009
PIO replied : 24/11/2009
First appeal filed on : 25/12/2009
First Appellate Authority order : 01/02/2010 (Not Enclosed)
Second Appeal received on : 08/04/2010
Information Sought:
Action taken regarding illegal construction on Property Nos. 1685 and 1686 in Gali Madarsa,
Mir Jumla, Lal Kuan Delhi.
Public Information Officer’s (PIO) reply:
Demolition work has been started on Property Nos. 1685 and 1686. S/C Notice has also been
issued and further action would be taken as per law and policy of the MCD.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO
Order of the First Appellate Authority (FAA):
Not enclosed.
Grounds for the Second Appeal:
Unsatisfactory provided by the PIO despite the order of the FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. Sushil Kumar, Public Information Officer & SE;
The appellant had given a complaint on 25/06/2009 to the Dy. Commission MCD City
Zone Parking in which he had stated that illegal construction was set to be started at Property
Nos. 1685 and 1686, Gali Madarsa Mir Jumla, Lal Kuan, Delhi. Subsequently he filed RTI
application on 05/11/2009 asking whether any action has been taken on his complaint. The PIO
informed him on 25/11/2009 that demolition action had been taken up and a show cause notice
has issued for this construction. The PIO informed that the property has been sealed on
04/02/2010. It is apparent that the demolition action was not undertaken completely in November
2009. However, since the information has been provided the Commission has no further role in
this matter.
Decision:
The Appeal is disposed.
The information has been provided to the appellant.
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
09 June 2010
(In any correspondence on this decision, mention the complete decision number.)(AG)