CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001247/8193
Appeal No. CIC/SG/A/2010/001247
Relevant Facts
emerging from the Appeal
Appellant : Dr. Jagmohan Singh
34/4A, First Floor, Ashok Nagar
New Delhi- 110018.
Respondent : Mr. Rajender Prasad
Public Information Officer & SE
Municipal Corporation of Delhi
O/o the Superintending Engineer
16, Rajpur Road,
Civil Line,
New Delhi- 110054.
RTI application filed on : 10/09/2009
PIO replied : 17/02/2010
First appeal filed on : 15/03/2010
First Appellate Authority order : 15/04/2010
Second Appeal received on : 12/05/2010
Information Sought: Public Information Officer's
(PIO) reply:
i) Whether there is any policy for regularization/sanction of No policy for regularization of
double storey flats of Ministry of rehabilitation colonies. If additional construction in MOR
yes, the details of the policy and the concerned orders. colony is in force.
ii) Whether any sanction has been granted by the No sanction has been granted by the
Department for raising construction in the double storey MCD for raising construction in
flats. If yes, the details of the sanction. double storey flats in MOR Colony.
iii) Whether any flat in double storey building of the said Applications of flat in MOR
Ministry has been regularized for additional constructions. Colonies were accepted on self
If yes, the details of the same. assessment scheme of regularization.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO after the stipulated period of 30 days.
Order of the First Appellate Authority (FAA):
FAA directed the PIO to give complete information within 15 days from the date of the order.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO despite the order of the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Dr. Jagmohan Singh;
Respondent: Mr. Kishan Devnani, AE on behalf of Mr. Rajender Prasad, PIO & SE;
The PIO has given the information sought by the appellant but is now directed to provide
the following:
1- Attested copies of the regularized building plans in MOR Colonies from 2006 onwards.
After the plans are given the PIO will facilitate an inspection of records by the appellant.
Decision:
The Appeal is allowed.
The PIO is directed to give the copies of regularized building plans in MOR
Colonies from 2006 onwards to the appellant before 10 July 2010.
If the appellant wants to inspect the records he will do so on 20 July 2010 at
10.30am at the office of PIO. The PIO will give photocopies of records which the
appellant wants free of cost upto 50 pages.
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
18 June 2010
(In any correspondence on this decision, mention the complete decision number.)(AG)