Central Information Commission Judgements

Mr. R. C. Sharma vs Municipal Corporation Of Delhi on 14 October, 2008

Central Information Commission
Mr. R. C. Sharma vs Municipal Corporation Of Delhi on 14 October, 2008
                CENTRAL INFORMATION COMMISSION
                       Room no.415, 4th Floor, Block IV,

                     Old JNU Campus, New Delhi 110 066.

                                   Tel: 91 11 26161796

               Decision No. CIC/WB/A/2007/01363/SG/00060
                Appeal No. CIC/WB/A/2007/01363

Relevant Facts

emerging from the Appeal

Appellant : Mr. R. C. Sharma

A-2467/193,

(Opp. Agarwal Nursing Home)

Trinagar,Delhi-110035

Respondent : Mr. G.P. Singh

ADM (North )

& Public Information Officer under RTI
Act,2005.

Municipal corporation of Delhi,
O/o. The Addl. Distt. Magistrate (North)1,

Kripa Narian Marg, Delhi-110054
: Deputy commissioner (North) &

First appellate Authority Under RTI Act2005

Municipal corporation of Delhi,
1, Kripa Narain Marg ,

Delhi-110054

RTI filed on : 02-08-2007
PIO replied : 03-09-2007

First appeal filed on : 15-09-2007

First Appellate Authority order : 28-12-2007

Second Appeal filed on : 18 October, 2008

Appellant had field their Application under Right to Information Act, 2005. and
asked with respect to Khasra number 136/18 in Vilage Burari:

1. Who are the owners of the above land at present?

2. When was this land registered last time and in whose name?

3. Provide a xopy of Khotouni Pamaish of the land.

4. Whether the land was vested under to Burari Gram Sabha? If yes, then:

a) Under which law and on which date?

b) Please provide the information about the area of the land vested to Burari
Gram Sabha along with the names of each Bhomidar whose land had been
vested.

c) whether all the laws, rules and regulations were followed?

d) Pelase provied the reason why were the Bhomidars not informed and their
consent not taken prior to vesting the land to Burari Gram Sabha?

e) Please provied the names and designation of the officials who decided to
vest the land of the Bhomidars to the Burari Gram Sabha.

f) Please provide a copy of the minutes of meeting in which it was decided to
vest the land of the Bhomidaes to the Burari Gram Sabha.

g) Provide the information how had the Burari Sabha been using the vested land
for the welfare of the villagers.

h) Provide the list welfare projects the administration and dates of completion of
each project.

i) What is the present position of the land?

PIO Replied
As per Khatoni Pamaish year 1980-81 the owner of this land were Sh. Lal Chand etc.
the copy of Khatoni Pamaish is enclosed herewith. The land was vested in Gram
Sabha. DLR etc. the names of the officials and designations and address were not
available since the papers relate to 1987.

Relevant Facts emerging during Hearing:
The following were present

Appellant: Mr. R. C. Sharma

Respondent: Mr. Sanjeev Kumar, ADM North, alongwith Mr. Yogesh Pratap SDM, Civil
lines.

The answer was handwritten and at some palces difficult to read. The Appellate
authority had called the appellant for a hearing, and issued an order asking for a
typed reply to be given. The appellant agrees that he has got all the information
and is satisfied.

Decision:

Since there is no ground for the appeal, the appellant desires to withdraw the
appeal.

This decision is announced in open chamber. .

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi

Information Commissioner

14 October, 2008