CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000837/12686
Appeal No. CIC/SG/A/2011/000837
Relevant Facts
emerging from the Appeal:
Appellant : Ms. Ritu Saluja
House no. 196, Gali no. 10,
Saboli Bhagnand Nagri,
Delhi-93
Respondent : Mr. V. M. John
PIO & Assistant Commissioner
Municipal Corporation of India,
Sanjay Gandhi Transport Nagar,
MCD Colony, New Delhi- 110042
RTI application filed on : 15/12/2010
PIO replied : -------------
First appeal filed on : 13/01/2011
First Appellate Authority order : 15/03/2011
Second Appeal received on : 28/03/2011
Information sought by the appellant:
1. How many shops of Tehbazari are there in Azad Market DCM road? How many shops are of 7′ * 5′
and of 6′ * 4′? Whether all people were allotted same size of shops? How much sq. mtr shops were
allotted to 7′ * 5′ and of 6′ * 4′?
2. Whether allotment was made to people whose names were listed or to people who had bought
the shops or who had illegal possession?
3. How many original allotments were made and how many allotments were made to the people
who bought it or were in possession? Give their name, address and site no. of the land allotted.
Reply of PIO:
1. Allotment of 24 + 7 = 31 shops of Tehbazari is done. Shops of 7’* 5′ and 6′ * 4′ were allotted 10′ * 10′.
Photocopy of Record related to 2 & 3 is attached with reply.
Grounds of the First Appeal:
Inadequate information provided.
Order of the FAA:
Dy. Director, SGTN is directed to provide the information for their part to appellant under the
provision of RTI Act, 2005.
Ground of the Second Appeal:
Inadequate information provided.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Ms. Ritu Saluja;
Respondent: Mr. V. M. John, PIO & Assistant Commissioner; Mrs. Raj Rani, Dy. Director;
The PIO has given all the information sought by the Appellant as per available records. The
Appellant would like to inspect the relevant records on 20 June 2011 from 11.00AM.
The PIO is directed to facilitate an inspection of the relevant records by the Appellant on 20 June
2011 from 11.00AM onwards at the office of the Dy. Director. In case there are any records or file
which the appellant believes should exist, which are not shown to him, he will give this in writing to
the PIO at the time of inspection and the PIO will either give the files/records or give it in writing that
such files/records do not exist.
Decision:
The Appeal is allowed.
The PIO is directed to facilitate an inspection of the relevant records by the
Appellant on 20 June 2011 from 11.00AM onwards. The PIO will give attested
photocopies of 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
03 June 2011
(In any correspondence on this decision, mention the complete decision number.)(AA)