Central Information Commission Judgements

Mr. Amrik Singh Lovely vs Gnctd, O/O The Sdm on 15 February, 2010

Central Information Commission
Mr. Amrik Singh Lovely vs Gnctd, O/O The Sdm on 15 February, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                    Decision No.CIC/SG/A/2010/000050/6828
                                                          Appeal No. CIC/SG/A/2010/000050

Appellant                                   :      Mr. Amrik Singh Lovely
                                                   14/39-B,Tilak Nagar
                                                   New Delhi-110018

Respondent                                  :      Mr. Rajiv Shukla
                                                   Public Information Officer &
                                                   SDM (Najafgarh)
                                                   GNCTD, O/o the SDM
                                                   Najafgarh, New Delhi-110037

RTI application filed on                    :      30/09/2009
PIO replied                                 :      10/11/2009
First Appeal filed on                       :      14/11/2009
First Appellate Authority order             :      Not enclosed.
Second Appeal Received on                   :      02/01/2010
Notice of Hearing Sent on                   :      12/01/2010
Hearing Held on                             :      15/02/2010

Information Sought:
The Appellant had sought information in regard to Home Ministry letter No.-U-13018/462005-
Delhi-I(NC) dated 16/01/2006.
   1) Zone wise name and address of all the victims of the 1984 riots who had applied for
       death compensation , and their applications were rejected on certain grounds as per the
       aforesaid letter.
   2) Zone wise name and address of all the victims of the 1984 riots who had applied for
       injury compensation , and their applications were rejected on certain grounds as per the
       aforesaid letter.
   3) Zone wise name and address of all the victims of the 1984 riots who had applied for
       commercial/industrial/domestic loss compensation, and their applications were rejected
       on certain grounds as per the aforesaid letter.
   4) Zone wise name and address of all the victims of the 1984 riots who have been
       compensated on grounds of injury, death , commercial , industrial, domestic loss as per
       the aforesaid letter.
   5) As per the aforesaid letter what was the actual compensation amount decided upon by the
       Prime Minister. Further, of this amount how much was given as compensation to the
       victims of the 1984 riots. Zone wise details be provided.
   6) Appellant being a victim of the 1984 riots seeks relaxation in the fees for being provided
       with information as per section 7 (5).

PIO's Reply:
Reply from SDM (VV) dated 10/11/2009 stated that no case in respect of 1984 riots is pending
in Sub division Vasant Vihar. Further , after the FAA's order, information was stated to be
 provided by the Tehsildar (Palam), SDM Najafgarh vide letter dated 15/12/2009. However copy
of information not enclosed by the Appellant.

Grounds for First Appeal:
Unsatisfactory information received from SDM (VV) vide letter dated 10/11/2009.

Order of the First Appellate Authority:
Not enclosed.

Grounds for Second Appeal:
Aggrieved by claims of having sent the information made by the O/o of SDM , Najafgarh during
the First Appeal hearing. Further, information provided is unsatisfactory and it is alleged that the
suo moto disclosure of such information on the official website as required by the Appellant is
not complied with.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Amrik Singh Lovely;

Respondent: Mr. R.N. Kaushik, Naib Tehsildar on behalf of Mr. Rajiv Shukla PIO & SDM;

The PIO has given the list of two deceased persons and 19 injured persons whose
application have been rejected by standing committee out of those who have applied for
additional compensation. The Respondent states that some other claimants name may have been
rejected recently in the second standing committee meeting on 13/02/2010. The PIO is directed
to inform the Appellant if any claimant’s names have been rejected in this meeting.

The Divisional Commissioner is directed to put up the names of those claimants who have
applied in 2006 and those whose claims are being rejected on the website giving the categories of
the claimants whose claims are for death, injuries, loss of property and commercial loss in
discharge of the Department’s obligation under Section – 4 so that citizens do not have to file
RTI application to get these details. This must be done before 15 March 2010.

Decision:

The appeal is allowed.

The PIO is directed to give the information as mentioned above to the Appellant before
25 February 2010.

The Divisional Commissioner is directed to put up the names of those claimants who have
applied in 2006 and those whose claims are being rejected on the website giving the categories of
the claimants whose claims are for death, injuries, loss of property and commercial loss in
discharge of the Department’s obligation under Section – 4 so that citizens do not have to file
RTI application to get these details. This must be done before 15 March 2010. A compliance
report will be sent to the Commission before 20 March 2010.
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
15 February 2010
(In any correspondence on this decision, mention the complete decision number.) (SP)
CC:

To, Divisional Commissioner (Revenue), GNCTD, 5 – Shyam Nath Marg, New Delhi.