Central Information Commission Judgements

Mr. Anwar Khan vs Mcd, Gnct Delhi on 20 July, 2010

Central Information Commission
Mr. Anwar Khan vs Mcd, Gnct Delhi on 20 July, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2010/001576/8608
                                                                     Appeal No. CIC/SG/A/2010/001576
Relevant Facts

emerging from the Appeal:

Appellant                            :       Mr. Anwar Khan
                                             Post Box no. 11658,
                                             Post Office, Pushpa Bhavan
                                             New Delhi-110062

Respondent                           :      Mr. Rajesh Taneja

Public Information Officer & Superintending Engineer II,
Municipal Corporation of Delhi,
Office of Superintending engineer II
Green Park, South Zone
New Delhi

RTI application filed on : 15/03/2010
PIO replied : 30/04/2010
First appeal filed on : Not enclosed
First Appellate Authority order : 02/06/2010
Second Appeal received on : 31/05/2010
Sl. Information Sought Reply of the PIO

1. Furnish information regarding the action taken against Mr. Lal Ram Verma for Information Not
illegal construction at Government land which comes under MCD South Zone available.
under DMC Act 1957.

2. Kindly provide information regarding the date of action taken by the MCD Same as above.

South Zone.

Grounds for the First Appeal:

Unsatisfactory information was provided by the PIO.

Order of the First Appellate Authority (FAA):
PIO informed that reply to the application was sent on the records and no record according to khasra no. is
maintained in MCD. The appellant is advised to give the area against which the information is required.

Grounds for the Second Appeal:

Non-compliance of the FAA’s order.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. Rajesh Taneja, Public Information Officer & Superintending Engineer II;

The appellant has sought information about action taken against certain properties where he is
identifying the area by Khasra numbers. The respondent has stated that they do not have information
based on khasra numbers but only based on property numbers. In view of this the Commission directs that
a joint inspection be done and an inspection report be prepared of the said properties. MCD would be able
to identify the property numbers based on this joint inspection report.

Page 1 of 2

Decision:

The Appeal is allowed.

The PIO and the appellant will do a joint inspection of the properties on 29 July
2010 at 11.30AM. They will meet at the office of the Dy. Commissioner (SZ), MCD,
Green Park, Room no. 30. They will do a joint report and both parties will sign the
inspection report.

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 July 2010
(In any correspondence on this decision, mention the complete decision number.)(ARG)

Page 2 of 2