Central Information Commission Judgements

Mr.Inder Pal Kalra vs Mcd, Gnct Delhi on 18 August, 2010

Central Information Commission
Mr.Inder Pal Kalra vs Mcd, Gnct Delhi on 18 August, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2010/001509/9039
                                                                Appeal No. CIC/SG/A/2010/001509

Relevant Facts

emerging from the Appeal

Appellant : Mr. Inder Pal Kalra
S/o O.P. Kalra,
3141, Ram Bazaar, Mori Gate,
Delhi-06.

Respondent : Mr. Sushil Kumar
Public Information Officer & S.E.
Municipal Corporation of Delhi
City Zone, M.U.L.G. Car Parking,
Asaf Ali Road, Delhi.


RTI application filed on          :      22/02/2010
PIO replied                       :      12/03/2010
First appeal filed on             :      03/05/2010
First Appellate Authority order   :      01/06/2010
Second Appeal received on         :      02/06/2010

S. No   Information Sought                      Reply of the Public Information
                                                Officer (PIO)

1. Certified copies of the letters sent by The records can be inspected at the
the concerned SHOs to MCD (City Office.
Zone) in respect of illegal
construction, from 1/02/2010 to
20/02/2010.

2. Certified copies of all the ‘Notice for As above.

stoppage of Work’ sent to the SHOs
by MCD(City Zone).

3. Certified copies of the receipts As above.

deposited with the MCD (City Zone)
by owners whose properties were
charged by the MCD for carrying
out the demolition, from 1/02/2010
to 20/02/2010.

4. Certified copies of the list of General demolition charge Rs.2350.

properties that were charged per Mass demolition charge Rs.5250.
hour demolition fees for illegal
construction, from 1/02/2010 to
20/02/2010.

5. Certified copies of the list of NIL
properties that were charged per
hour demolition fees for illegal
Page 1 of 2
construction, from 1/02/2010 to
20/02/2010, but had not paid or
deposited the requisite fees.

6. Certified copies of the list of NIL
properties that were served notices
for deposition of the chargeable per
hour fees from 1/02/2010 to
20/02/2010.

7. Certified copies of the Action Taken NIL
Report prepared by MCD(City
Zone) against those properties that
had not deposited the requisite fees.

8. Certified copy of the Official NIL
document showing the total revenue
generated by MCD(City Zone) in
respect of the demolition squad
engaged from 1/02/2010 to
20/02/2010.

Grounds for the First Appeal:
Unsatisfactory information was provided by the PIO.

Order of the First Appellate Authority (FAA):
The PIO was directed to provide the complete information to the Appellant within 7 days.

Grounds for the Second Appeal:
Non-compliance of the FAA’s order.

Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Inder Pal Kalra;
Respondent: Mr. Sushil Kumar, Public Information Officer & S.E.;

The appellant states that he has received all the information satisfactory.

Decision:

The Appeal is disposed.

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 August 2010
(In any correspondence on this decision, mention the complete decision number.)(ND)

Page 2 of 2