Central Information Commission Judgements

Mr.Bharti Gupta vs Mcd, Gnct Delhi on 24 October, 2011

Central Information Commission
Mr.Bharti Gupta vs Mcd, Gnct Delhi on 24 October, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2011/001878/15292
                                                                   Appeal No. CIC/SG/A/2011/001878

Relevant facts emerging from the Appeal:

Appellant                             :       Ms. Bharti Gupta
                                              B-2/213, Sector - 17,
                                              Rohini, New Delhi -110085.

Respondent                            :       Mr. M. P. Gupta
                                              PIO & SE-II
                                              Municipal Corporation of Delhi
                                              O/o The S.E. -II,
                                              Rohini Zone, Sector - V,
                                              Rohini, New Delhi -110085.

RTI application filed on              :       07-01-2011
PIO replied on                        :       10-02-2011
First Appeal filed on                 :       10-02-2011
First Appellate Authority order of    :       19-04-2011
Second Appeal received on             :       14-07-2011

The appellant had asked about Flat No. B-2/232, IInd Floor, Sector - 17, Rohini, New Delhi
-110085 regarding the demolition by the Department to the said property on 13-10-2008.
 S. No.              The information sought.                           The PIO replied.
1.       After demolishing of flat on 13-12-2008, how No information is available as per record
         much numbers of photograph.                      in this regard in the building department -
                                                          II.
2.       Pl. provides the authorized attested photocopies                 As per above.
         with rubber stamp of the above photographs by
         speed post.

Grounds for the First Appeal:
The appellant is not satisfied with the PIO reply.

Order of the First Appellate Authority (FAA):
"The original application of the appellant reply given by the PIO and contents of appeal memo have
been gone through. I find that the reply given by the PIO is correct. As far as photograph of the
demolition action, PIO is directed to provide the exact information to the appellant as sought by him,
within 10 days of the issue of this order"

Ground of the Second Appeal:
     The appellant is not satisfied with the PIO reply and FAA order.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Mr. O. P. Gupta, AE on behalf of Mr. M. P. Gupta, PIO & SE-II;

The respondent shows that this matter has already been decided vide decision no.
CIC/SG/A/2011/001602/13875 on 05/08/2011 in which it was recorded that the information available
had been provided.

Decision:

The Appeal is disposed.

Information available had been provided.

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
24 October 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)