Central Information Commission Judgements

Mr.Sharan Kaur vs Municipal Corporation Of Delhi on 17 November, 2008

Central Information Commission
Mr.Sharan Kaur vs Municipal Corporation Of Delhi on 17 November, 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/2008/00600//SG/0231
                                                       Appeal No. CIC/WB/A/2008/00600/

Relevant Facts

emerging from the Appeal

Appellant : Mr.Sharan Kaur,
C/o. Mr. Devinder Singh,
WZ-9B, Meenakshi Garden,
New Delhi.

Respondent 1                           :        Deputy Commissioner &
                                                Public Information Officer under RTI
                                                Act 2005,
                                                Municipal Corporation of Delhi,
                                                Karol Bagh Zone, Nigam bhawan,
                                                D.B. Gupta Road, Anand Parbat,
                                                New Delhi-110005.

RTI filed on                           :        30/03/2007
PIO replied                            :        27/04/2007
First appeal filed on                  :        03/05/2007
First Appellate Authority order        :        29/05/2007
Second Appeal filed on                 :        14/06/2007


S.No.                Information Sought                                   PIO's Reply
 1.     Whether any body applied for the sanctioned          Yes, an application for building plans in

building plan for the construction of bldg. on the respect of plot No.16/26/267/2, Gali
property situated at Plot No. 16/213/267/2, Street No.9, Joshi Road, for a plot size97.48
No. 9, Karol Bagh bearing Khasra No.1076/441, sq.mtr. Has been applied for on 30-03-07
Khewat Jamabandi No. 1 and Khtauni No.3. If and the same is under scrutiny.
yes, than whether the sanctioned bldg. has been
issued or not?

2. If the ans. Of quest. No1 is no, then what legal As above.

action has been taken by the MCD against the
illegal and unauthorized constructions lying on
the half portion of the aforesaid plot which was
constructed in the year 2005-07?

3. Pls. provide the names, designation & addresses Name of the present field staff is as
of the officers-in-charge & J.Es/A.Es./E.Es. Who under:
have been in the concerned offices for taking (i) EE(Building) = Sh. S.D. Tomar
action against the illegal and unauthorized (ii) AE(Building) = Sh. Vipin kumar
construction on the aforesaid plot/ property? (iii) JE (Building) = Sh. R.S.Bhati.

4. How many sanctioned building plans have been As per records, no building plans have
approved by MCD on the plots situated on the been approved by the Karol Bagh Zone
Street Nos.1 to 24 Joshi Road, Karol Bagh, ND? MCD since2005, in respect of properties
situated at Karol Bagh.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Ravindersingh Sahni
Respondent : Shri S.K.Lakra Ex. Engineer on behalf of PIO.
The respondent pointed out that they had given the appropriate replies to the queries for
which information had been sought. The appellant wanted to know if building plans had not
been sanctioned what action had been taken by MCD. This however, was not brought out in
the way in which the RTI query had been framed.

Decision :

The appeal is dismissed.

The respondent has however agreed to provide the information to the respondent on the
following queries:

1. If the plans have been sanctioned, they will inform the appellant about this in writing.

2. If the plans are not sanctioned, they will inform the appellant about what action they
have taken against the construction which has taken place without due permission.

This information will be provided to the appellant by 25 November, 2008.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
17th November 08.