CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001145/8116
Appeal No. CIC/SG/A/2010/001145
Relevant Facts
emerging from the Appeal
Appellant : Mr. Mathura Prasad
CPWD Colony,
Vasant Vihar,
New Delhi-110057.
Respondent : Public Information Officer
Municipal Corporation of Delhi
Land and Estate Department
Press Building, Town Hall,
Chandni Chowk,
New Delhi-110006.
RTI application filed on : 02/12/2009 PIO replied : 17/12/2009 First appeal filed on : Not enclosed First Appellate Authority order : 15/03/2010 Second Appeal received on : 03/05/2010 Information Sought: Public Information Officer's (PIO) reply: i) No. of officials who have been allotted MCD quarters No such record maintained with the since April 1984 and their respective departments. department. ii) No. of officials who have changed their quarters in Same as above.
the last 10 years and their reasons for the same.
iii) No. of MCD quarters which have been allotted to No such information available in the
Central Government, Delhi Gov. and NDMC department. Copy of allotted quarters can be
employees. The reason for allotting the quarters to the obtained from the department after paying
said employees. the required photo copy charges.
iv) Whether the Quarter allotted to the Appellant has No.
been allotted by the Land and Estate Department of
MCD.
v) Criterion for preparing the seniority list for allocation The seniority list is prepared on the basis of
of quarters. date of appointment of the employees.
vi) Status of Application, dated 11/02/2008 filed by the The department has not received the said
Appellant with the Land and Estate Department for application. The Appellant is requested to
allocation of a residential quarter. come to the department with the concerned
receipt for further clarification.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO
Order of the First Appellate Authority (FAA):
The Appellant was found to be satisfied with the information provided by the PIO and
accordingly the Appeal was disposed off.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Mathura Prasad;
Respondent: Absent;
The appellant has sought information which would disproportionately divert the
resources of the Public Authority since it would mean going through the records for the past 26
years. The appellant agrees that his purpose would be served if inspect the records and take
photocopies of the records which he wants.
Decision:
The Appeal is allowed.
The PIO will facilitate an inspection of the records by the Appellant on 29
June 2010 at 11.00AM onwards. The PIO will give photocopies of the records
which the appellant wants free of cost upto 100 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
11 June 2010
(In any correspondence on this decision, mention the complete decision number.)(AG)