CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC /SG/A/2009/000386/2995
Appeal No. CIC/SG/A/2009/000386
Relevant Facts
emerging from the Appeal
Appellant : Mr. Rajesh Makkar
47, Rajdhani Enclave, Pitampura,
New Delhi-110034.
Respondent : Veterinary Officer (HQ) & PIO
Municipal Corporation of Delhi
Department of Veterinary Services
Room No. 14, Old Barracks, Near Meva Hotel
Town Hall, Delhi-110006.
RTI application filed on : 15/01/2009 PIO replied : 04/02/2009 First appeal filed on : 26/02/2009 First Appellate Authority order 27/02/2009 Second Appeal filed on :
The Appellant had asked following information regarding refund of the advance
booking amount (Booking no – 1036) under his RTI applications from Veterinary
Department:-
S.No. Information sought PIO’s reply
1. Is it true that the appellant had applied According to available record that
for Ghodha Dairy Colony, furnish related to your application form is
photocopy. available in file number- 1036.
2. What residential address had been Residential address 47, Rajdhani
written in appellant’s application form Enclave, Pitampura, New Delhi- 110034
by appellant? had been written in form.
3. What dairy address had been written Dairy Address WZ-A33, 34, Mahendra
in appellant’s application form by Park, Rani Bagh, Delhi-110034 had
appellant? been written in form.
4. How many Plots had been applied by The appellant had applied for two plots
appellant? of 96 sqr. Ft.
5. Who had verified the appellant’s Dairy verification had been verified by
dairy. zonal verification team built in Rohini
zone.
6. Furnish the name of members in Members are Dr. Vinod Kumar Jamini
verification team. (Animal Husbandry Department, Delhi
Govt.), Dr. Dinesh Sharma (Zonal
Veterinary Officer), Rohini Zone, MCD
and Police Officer Sarsavti Vihar Police
Station.
7. On which address the appellant’s dairy According to verification report the
had been verified. dairy verified on address:- WZ A/33, 34
Mahindra Park, Rani Bagh
8. Furnish the name of officers who had -As mentioned in point no. 6-
done verification.
9. What action has been taken against On doing work it is very difficult to not
them for given wrong report? done mistake. If this been verified then
action can be taken by rules.
10. In this regard does any officer will Because this matter was under
intimate that the appellant’s wrong consideration in High Court so the Stray
address had been verified? Cattle Committee had been not
informed.
11. Do the orders given by High court had About what order the question had
been present in wrong manner. asked.
12. To confiscate the amount which was The order have been passed regarding to
submitted by appellant isn’t wrong. returned your submitted amount after
deduct prescribed amount.
13. Does the appellant’s dairy address The answer is demanded from the
have not verified by any officer. pertaining officers which is requisite.
The First Appellate Authority ordered.
The information was asked by the Appellant in respect of his application under RTI Act,
2005; information had been supplied same day on dated 26.02.2009. PIO/HQ. had been supplied
information vide letter on dated 004.02.2009 to the appellant.”
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Rajesh Makkar
Respondent : Mr. Y. Kumar PIO
The appellant states his address on the record. The information has been correctly given to
him as per the record.
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
29 April, 2009
(In any correspondence on this decision, mentioned the complete decision number.)