Central Information Commission Judgements

Mr.Surender Singh vs Government Of Nct Of Delhi on 31 May, 2010

Central Information Commission
Mr.Surender Singh vs Government Of Nct Of Delhi on 31 May, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                  Decision No. CIC/SG/A/2010/000959/7923
                                                         Appeal No. CIC/SG/A/2010/000959
Relevant Facts emerging from the Appeal:

Appellant                                 :       Mr. Surender Singh
                                                  Village Raghopir,
                                                  Post Office-Chhawla
                                                  New Delhi-110071

Respondent                                :      Mr. R. A. Dohrey
                                                 Public Information Officer & BDO
                                          O/o the BDO (South West),
                                                 Govt. of NCT of Delhi,
                                                 BDO Office Complex,
                                                 Najafgarh, New Delhi 110043

RTI application filed on           :      19/01/2010
PIO replied                        :      05/02/2010
First appeal filed on              :      02/03/2010
First Appellate Authority order    :      26/03/2010
Second Appeal received on          :      16/04/2010

Sr                                     Information Sought
 .

1. Amount of land allotted to landless persons in village Raghopur by the department.

2. Name, Address, Rakba No. and date of allotment of the allottees.

3. Are the allottees allowed to sell the allotted land?

4. Are BDOs allowed to allot Panchayat’s land to non- residents without the permission of the
Panchayat?

Reply of the Public Information Officer (PIO)
The PIO stated that the information in reference to Query No.1 was not available in the
Panchayat Records in his possession and other queries were concerned with higher authorities.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
FAA ordered the PIO to provide complete information Appellant within 7 days from the date of
its order.

Grounds for the Second Appeal
No information provided by the PIO even after FAA’s order.
Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Harender Singh representing Mr. Surender Singh;
Respondent: Absent;

The Appellant admits that he has received all the information. He states that land has
been allotted in the village though as per information provided to him in this RTI application by
the PIO this is not permissible. For this he will have to agitate at a different forum.

Decision:

The appeal is disposed.

The information has been provided.

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
31 May 210
(For any further correspondence in this matter, please quote the file number mentioned above.) (AG)