Central Information Commission
Shri.Raja Ram vs Mcd, Gnct Delhi on 20 October, 2011
CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001826/15241
Appeal No. CIC/SG/A/2011/001826
Relevant facts emerging from the Appeal:
Appellant : Shri. Raja Ram
252, DDA Flats,
New Ranjit Nagar,
New Delhi
Respondent : Mr. Suresh Chandra
PIO & Superintending Engineer
Municipal Corporation of Delhi,
O/o The Superintending Engineer,
Karol Bagh Zone, Nigam Bhawan,
D.B.Gupta Road, Anand Parbat,
New Delhi - 110005.
RTI application filed on : 28-03-2011
PIO replied on : 06-05-2011
First Appeal filed on : 12-05-2011
First Appellate Authority order of : 11-06-2011
Second Appeal received on : 11-07-2011
Information Sought:-
The following information was sought by the appellant:-
Sh. Tulsi Ram filed the documents with the said application dated 29-10-2010 as aforesaid and the
applicant needs the copies of the said documents from serial no. 1 to 6 and for which the applicant is
ready to pay the necessary charges, whatsoever,
It is therefore requested that the copies of the documents as mentioned at serial no. 1 to 6
in the application dated 29-10-2010 may kindly be provided to me under The Right to Information Act
2005.
PIO Reply:-
The appellant was provided with the following reply:-
The documents filed by the Sh. Tulsi Ram Yadav in r/o regularization file of P. No. T-450, Gali No.
21, Durga Mohalla, Baljeet Nagar, New Delhi relates to Third Person and cannot be provided under
8(e) & (j) of RTI Act, 2005.
Grounds for the First Appeal:
Unsatisfactory reply was given by the PIO.
Order of the First Appellate Authority (FAA):
"Appellant stated that he has not received reply of his RTI Application. PIO clarified that the reply
was sent to the RTI application. Perusual of appeal application filed by the appellant reveals that a
copy of the reply has been attached with it by the appellant. However, a fresh photocopy of the reply is
handed over to the appellant."
Ground of the Second Appeal:
Unsatisfactory reply was given by the PIO and also unsatisfactory order was passed by the FAA.
Page 1 of 2
Relevant Facts
emerging during Hearing:
From a perusal of the papers it appears that the same matter has already been decided vide decision no.
CIC/SG/A/2011/001795/14167 on 19 August 2011.
Decision:
The Appeal is infructuous.
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
20 October 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)
Page 2 of 2