In the Central Information Commission
at
New Delhi
File No. CIC/AD/C/2011/001376
Date of Hearing : September 23, 2011
Date of Decision: September 23, 2011
Parties:
Complainant
Shri Ved Prakash & others
Village Rajpur Khurd
P.O. Maidan Garhi
New Delhi 110068
The Complainants were present.
Respondents
Land and Building Department
Government of NCT of Delhi
O/o Deputy Secretary (ALT.)
Alternative Branch
Vikas Bhawan
Delhi 110 002
The Respondents were absent.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001376
ORDER
Background
1. The present petition relates to the Complainants’ RTI application dated 07.03.11, filed with the
PIO, Land and Building Department, Vikas Bhawan, New Delhi, by 3 Applicants seeking following
information:
“Plots required against land aquired [sic] at Village Maidan Garhi New Delhi – 110068”.
2. In response to this application, the PIO, on 07.09.2010 informed one of the Applicants (i.e Shri
Ved Prakash) that the information asked by him is not clear. He (PIO) accordingly requested the
Applicant to provide to him the relevant file no. so that necessary information can be furnished.
The Applicants, thereafter, filed the present petition dated 21.07.2011 before the Commission
complaining that they have not received any reply as per their RTI application.
Decision
3. During the hearing, the Complainants stated that their lands were acquired by the public authority in the
year 1987 and that no alternative land in lieu of the said acquired land has been allotted to them. They,
therefore, requested the Commission that the Respondents be directed to give them a categorical reply as
to whether they would be allotted the alternative land or not.
4. It is clear from the submissions above that the Complainants here are having certain grievance against the
public authority regarding nonallotment of alternative land to them which cannot be sorted out under the
RTI Act. Nonetheless, it is directed that the PIO should provide to the Complainants copies of relevant
Rules along with the precise reply about any allotment of alternative land which is to be allotted in such
cases, as per rules. The information/reply to be furnished to the Complainants within one week of receipt
of this order.
5. Complaint is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Ved Prakash & others
Village Rajpur Khurd
P.O. Maidan Garhi
New Delhi 110068
2. The Public Information Officer
Land and Building Department
Government of NCT of Delhi
O/o Deputy Secretary (ALT.)
Alternative Branch
Vikas Bhawan
Delhi 110 002
3. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant may
file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1) copy of RTIapplication, (2)
copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of the Commission’s decision, and
(5) any other documents which he/she considers to be necessary for deciding the complaint. In the prayer, the Appellant
may indicate, what information has not been provided.