CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001355/13351
Appeal No. CIC/SG/A/2011/001355
Relevant facts emerging from the Appeal:
Appellant : Mr. Bachittar Singh
245/311,Prakash Mohallar
Grahi,East of Kailash
New Delhi- 110 065
Respondent : Mr. A. K. Mittal
PIO & Superintending Engineer(C)-I
Municipal Corporation of Delhi
Building Department, Central Zone
Lajpat Nagar, New Delhi-110024
RTI application filed on : 23/02/2011
PIO replied on : 22/03/2011
First Appeal filed on : 24/03/2011
First Appellate Authority order on : 25/04/2011
Second Appeal received on : 23/05/2011
Information Sought:
1.Please provide the Appellant with photographs of the demolition action taken by the MCD in last year
against P.No.312, Prakash Mohalla, Garhi, New Delhi.
PIO Reply
1.Requisite photographs are not available with the office.
Grounds for the First Appeal:
Information furnished by the PIO, not satisfactory
Order of the First Appellate Authority (FAA):
The FAA held the view that the reply had already been given by the PIO. Appeal disposed.
Ground of the Second Appeal:
Information furnished by the PIO and order of the FAA, not satisfactory.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Bachittar Singh;
Respondent: Mr. Rakesh Kumar, Nodal Officer on behalf of Mr. A. K. Mittal, PIO & SE(C)-I;
The Appellant has stated that he wanted photographs of a structure where demolition action has
been carried in 2010. The respondent has stated that no photographs have been taken of this demolition.
The Appellant states he wants the PIO to go and take photographs and provide it to him. When a citizen
uses Right to Information the PIO is expected to give information as available on the records and not
generate information as is being sought by the Appellant.
Decision:
The Appeal is disposed.
The Appellant is not asking for information as defined under Section 2(f) of the RTI
Act.
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
09 July 2011
(In any correspondence on this decision, mention the complete decision number.) (S