CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/00464/SG/0297
Appeal No. CIC/WB/A/2008/00464/
Relevant Facts
emerging from the Appeal
Appellant : Mr. Harish Kumar,
R/O 3180, Kucha Tara Hand,
Daryaganj, New Delhi.
Respondent 1 : PIO/ADM (S),
Govt. of NCT of Delhi,
M.B. Road, Saket,
New Delhi.
RTI filed on : 01/09/2007 ID No. 976
PIO replied : 11/09/2007
First appeal filed on : 26/12/2007
First Appellate Authority order : Not mention.
Second Appeal filed on : 12/03/2008
S.No Information Sought PIO's Reply
1. Copy of complete proceedings under File of the proceeding might be available in Land &
Section 4 of the Land Acquisition Act Building Dept. you are requested to collect from
with objection under Section 5A of the there only.
said Act.
2. Copy of proceeding under Section 6 of As above.
the Land Acquisition Act in respect of
the said land.
3. Copy of Claim/Notice under Section The notice is not attached in Award No. 9/10. the
9/10 of the Land Acquisition Act from Record might be available in Tees Hazari Court.
Award No.4/94-95. You are requested to collect from there.
The First Appellate Authority Ordered:
Not mentioned.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Harish Kumar,
Respondent: Mr. R.K. Saini and Mr. Ajeet Kumar representing Mr.S.K.Singh PIO
The respondent states that the information on point 3 is correct, whereas the appellant
contends that this should not be the case. The respondent has transferred the application to the
PIO, land and building department, GNCT Delhi, who has not replied to the appellant.
Unfortunately, the appellant has not filed a first appeal with the First appellate authority of
land and building department, GNCT Delhi .
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
25th November, 2008.