CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000211/11990
Appeal No. CIC/SG/A/2011/000211
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Murlidhar Tiwari,
116, Shiv Shanker, Old Cloth Market,
Pul Qutab Road, Sadar Bazaar,
Delhi – 110006
Respondent : Mr. Dalip Singh
PIO & Asst. Commissioner,
Municipal Corporation of Delhi
Nazafgarh Zone
Tilak Nagar Road, New Delhi
RTI application filed on : 10/09/2010
PIO replied : 18/10/2010
First appeal filed on : 30/11/2010
First Appellate Authority order : 03/01/2011
Second Appeal received on : 20/01/2011
S.No. Information sought by the appellant Reply of the PIO
1. Ward wise details of due Tehbazari of 7×5, 6×4, or any Ward wise photocopy of the allotted tehbazari sites
other size- per ward, per market upto 31st March, 2010 enclosed. Court cases of 30 tehbazari sites is
and from 1st April 2010 to 31st March 2011. Mangla Puri Sabzi Mandi running since 2008.
First Appeal:
Information provided was incomplete.
Order of the FAA:
PIO directed to supply requisite information within seven days.
Ground of the Second Appeal:
Information not provided.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Murlidhar Tiwari,
Respondent : Mr. Dalip Singh, PIO & Asst. Commissioner;
The Appellant wanted the list of Tehbazaries in all the 23 wards of the Zone. He acknowledges he
has received the list of Tehbazaries in ward no.130 & 138. The Respondent states that there are no other
Tehbazaries in any of the other wards.
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
15 April 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)