CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001863/15439
Appeal No. CIC/SG/A/2011/001863
Relevant facts emerging from the Appeal:
Appellant : Ms. Bharti Gupta
B-2/213, sector-17, Rohini
Delhi-11089
Respondent : Mr. M. P. Gupta
Public Information officer &
Superintending engineer-II
Municipal Corporation of Delhi
Rohini zone,
Sector-5,Rohini , Delhi.
RTI Application filed on : 28-12-2010
PIO replied on : 03-02-2011
First appeal filed on : 08-02-2011
First Appellate Authority order of : 19-04-2011
Second appeal received on : 14-07-2011
Q.No Information sought Reply of PIO
1. Information as about the sealing the flat what Not available in Rohini
are the number of photographs? (Write correct zone.
Sr. No.)
2. Provide copies of these photographs signed by Same as above.
MCD authorized officer.
Grounds for the First Appeal:
The CPIO did not give complete and true information..
Order of the First Appellate Authority (FAA):
Reply given by the PlO is sufficient.
Ground of the Second Appeal:
PIO had not given complete and true information.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. Jagdish Gulyani, OI on behalf of Mr. M. P. Gupta, PIO & SE-II;
The respondent states that he has provided information available on the records. The respondent
states that for minor demolition actions photographs are not taken by the MCD.
Decision:
The Appeal is disposed.
Information available on the records appears to have 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
02 November 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)