Central Information Commission Judgements

Mr. Jagat Singh Nagar vs Govt. Of Nct Of Delhi on 12 March, 2010

Central Information Commission
Mr. Jagat Singh Nagar vs Govt. Of Nct Of Delhi on 12 March, 2010
                  CENTRAL INFORMATION COMMISSION
                      Club Building (Near Post Office)
                    Old JNU Campus, New Delhi - 110067
                           Tel: +91-11-26161796

                                                 Decision No. CIC/SG/A/2010/000184/7127
                                                        Appeal No. CIC/SG/A/2010/000184

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. Jagat Singh Nagar
                                            186, Vill. Mandawali Fazalpur,
                                            Delhi - 110092

Respondent                          :       Mr. Vinay Kumar

Public Information Officer & ADM (HQ)
Govt. of NCT of Delhi
5, Shamnath Marg,
Delhi – 110054

RTI application filed on : 08/07/2009
PIO replied : 07/08/2009
First appeal filed on : 17/08/2009
First Appellate Authority order : Not mentioned
Second Appeal received on : 13/01/2010
Date of Notice of Hearing : 09/02/2010
Hearing Held On : 12/03/2010

Sl. Information Sought PIO’s Reply

1. Certified copy of ‘Intkal no.’ ‘Intkal no.’ and date should be given in order
Mandawali village Khasra no. 488(2- to get certificate. Applicant can also obtain

14) Khasra no. 1325/132(9-00). this by CA-I form.

2. I have submitted 20 CAI forms but Whatever information you want can be
you refused to supply the information obtained by CAI form.
and said that only on mutation can be
obtained on one form. Kindly give this
information so that I can drag you to
the court.

2.a. I applied three CAI form but Mr. Applicant himself applied CAI form and then
Tyagi refused to give by saying that withdrawn. Copy enclosed.
we will give this to you in the first
appeal. Whey you are harassing me.

3. Why information of Payment of my Appellant can inspect the payment file and
ancestral (forefathers) not payment certificate can obtain form
shown/given to me. Kindly see the file LAC(East) Distt.
no. RTI/REV/30/5/08.

4. Where is the U/s 18 Reference of Appellant can inspect the reference file list.

Land for payment file of my village?

Had you misplaced?

5. Copy of 1695 is missing. Why is it Appellant had already obtained the copy. He
missing? can obtain the same in future.

5.a. There is over writing in the Award of This not related to any record. You can
1903-04. Kindly give comment. inspect the records.

6. When I inspected I found that some The Applicant can inspect the papers he had
papers in the file are yet to come. Why submitted in the record room.
Some papers of Award NO. 2179 is
not attached in the file.

First Appeal:

Incomplete information provided by the PIO.

Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

Incomplete information was provided.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Jagat Singh Nagar;

Respondent: Mr. Rajiv Kumar, SDM(HQ) representing Mr. Vinay Kumar PIO & ADM(HQ);

Mr. Bansh Raj, PIO & ADM (EAST);

The Appellant has been filing a very large number of RTI Applications because he
contends that some names have been fraudulently entered in the land records somewhere in
the 1960s or 1970s. He has been given numerous inspections of the records and provided
hundreds of pages of photocopies. He complains that some of the pages have not been
provided with the rubber stamps attesting the photocopies. The Appellant has been asked
whether he would like to inspect any further records. He states he does not want any further
inspection of records and states he would be satisfied if the photocopies provided to him are
dully attested.

Decision:

The Appeal is disposed.

The Appellant will take the photocopies to the office of the PIO on 30 March 2010 at
04.00PM and PIO will dully attest photocopies. The PIO is also directed to facilitate an
inspection of the payment file at the same time. The PIO will provide photocopies of any
records dully stamped free of cost upto 200 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
12 March 2010
(In any correspondence on this decision, mention the complete decision number.) (RR)