CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001429/13487
Appeal No. CIC/SG/A/2011/001429
Relevant Facts
emerging from the Appeal
Appellant : Mr. Bhupender Singh,
S/o Shri Ram Singh,
H. No. 24, Bhorbagh,
Delhi- 110040.
Respondent : Mr. Mukul Manrai
Public Information Officer & BDO(NW)
Revenue Department, GNCTD
O/o Block Development Office (NW),
Alipur Block, Delhi- 36.
RTI application filed on : 19/01/2011
PIO replied : 18/02/2011
First appeal filed on : 19/03/2011
First Appellate Authority order : 11/04/2011
Second Appeal received on : 25/05/2011
Sl. Information sought by the appellant Reply of the PIO
1. What is the action taken on letter no. 821 (dated 13.07.09)? The keys of the chowpal are available in the
office.
2. What is the action taken on letter no. 1094 (dated 07.08.09)? Same as above.
3. Since when are the belongings of Ramleela kept in the The duration of the same is not within the
chowpal? knowledge of this office.
4. Why has the slip worth Re.1000 not being cut everyday for As it is evident that the some belongings of
the belongings of Ramleela kept in the chowpal? the Ramleela are often used for religious
purposes, so a permission-notice has been
issued to keep such belongings there.
5. For what all functions money would be charged from Such information is not available in the
chowpal? office.
6. For what all functions money would be charged from Same as above.
chowpal?
7. By when the electricity meter which is in place in the With respect to this issue, the correspondence
chowpal, be removed? with the Samiti is still on.
8. Can the electricity meter be used once you have booked the With respect to this, the office is not in a
chowpal? position to state anything.
9. By when the maintenance and the whitewashing of the There is no time-limit for the same.
chowpal be done?
10. Kindly provide the copy of the Chowpal's booking-order. Photocopy is attached.
11. There is land belonging to the Gram Panchayat which is Very soon the record of this land be
lying in the Village Bhorgarh. Kindly give the description of provided from the Taluka Patwari.
the same.
12. What all has been built on the land of the Gram Panchayat? No survey has been made in this regard yet.
13. After booking the Chowpal, who would be responsible to It would be the responsibility of the person
bring and take the keys? booking the Chowpal.
14. What is the total area of the Chowpal? Whenever the same would be calculated from
authorized governmental engineer, the
information would be forthwith given to you.
15. What are the functions of the Panchayat Secretary inside the All the works related to the Panchayats are
Village? done by him in accordance with their own
rules.
16. After booking the Chowpal, do you get it in an empty It depends on the person booking the
condition? Chowpal.
Ground of the First Appeal:
The information given is incomplete. No satisfactory reply with respect to Q. No.
1,2,8,4,7,11,12,14,16 has been provided.
Order of the FAA:
PIO has furnished the information on all the questions; however, the appellant is not satisfied with
respect to some replies. The PIO/BDO (NW) is directed to call the appellant on fixed date and time
within 15 days to inspect the records and desired information be supplied to the appellant.
Ground of the Second Appeal:
The PIO has not complied with the order of the FAA, which is contrary to the RTI Act and has lead to
the denial of information to the appellant.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. Mahendrapal Singh, Extension officer on behalf of Mr. Mukul Manrai, Public
Information Officer & BDO(NW);
The respondent states that the Appellant has not taken the opportunity of inspecting the records
and the information available has been provided to the Appellant.
Decision:
The Appeal is disposed.
Information available on the records appears to have 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
16 July 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)