Central Information Commission Judgements

Mr. Iqbal Singh vs New Delhi Municipal Council on 14 September, 2009

Central Information Commission
Mr. Iqbal Singh vs New Delhi Municipal Council on 14 September, 2009
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: + 91 11 26161796

                                                      Decision No. CIC/SG/A/2009/001762/4788
                                                             Appeal No. CIC/SG/A/2009/001762

Relevant Facts

emerging from the Appeal

Appellant : Mr. Iqbal Singh
S/o Shri Mohinder Singh
Shop. No. 82.

Sarojini Nagar Market
New Delhi.

Respondent : The Dy. Dir. (tax) & PIO
New Delhi Municipal Council
(House Tax Department)
Palika Kendra, New Delhi.


RTI application filed on             :         30/03/2009
PIO replied                          :         07/07/2009
First appeal filed on                :         25/05/2009
First Appellate Authority order      :         No ordered
Second Appeal filed on               :         20/07/2009

 Sr. No.            Information sought                         PIO's reply
1.           No action has been taken also      Action has been completed on the
             far in response to letter dated    application furnished by Sh. Mohiner
             23/02/2009 written by Sh.          Singh.
             Mohinder Singh in which he
             has enclosed copy of earlier
             letters dated 12/02/2009 and
             27/01/2009 dispatch to NDMC
             (however a copy of the same is

enclosed for ready reference).

2. Procedure of mutation of ON the basis of document furnished by
property. If survey is
Sh. Kirti Abrol i.e. agreement to sale, the
conducted before the mutation,
name of purchaser has been added with
a copy thereof may be Sh. Mohiner Singh as property was not
supplied. freehold. Before adding the name of
purchaser, survey was conducted on
03/10/2007 and found ATM 140 sqft. and
remaining area under self off occupation
of the owner.

3. A copy of the survey Copy of survey for the year 2000 is
conducted in 2002 may be enclosed is enclosed with the file.
supplied.

4. If the property is in the name In case the property is not freehold, the
of two parties (in case some mutation can be carried out in the joint
portion has been sold) what is name of the owners.
that procedure for mutation in
that case.

5. The enclosure provided with Reply given as in above paras.

mutation of said property may
be provided to the undersigned
also.

6. All the information in respect Reply given as in above paras.

of mutation of the Shop NO.

82, Sarojini Nagar Market,
New Delhi.

Grounds for First Appeal:

The PIO had offered to the Appellant for inspection. Appellant had inspected the file but the file
given to him for inspection was not the relevant to the information as sought by him. PIO had
also furnished the incomplete information on dated 07/07/2009 to the Appellant.

The First Appellate Authority ordered:
No ordered.

Grounds for Second Appeal:

Unsatisfactory response received from the PIO and no action taken by FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Iqbal Singh
Respondent: Mr. Azad Singh (PIO)
The PIO has given some information which he is now directed to give the copy of the notings
with respect to the mutations and the pages mentioned in the “proposal for mutation of premises”
on page 35.

Decision:

The appeal is allowed.

The PIO will give the information to the Appellant as directed above before 25 September 2009.

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
14 September, 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(AK)