Central Information Commission Judgements

Mr.C L Mukerja vs Mcd, Gnct Delhi on 23 December, 2010

Central Information Commission
Mr.C L Mukerja vs Mcd, Gnct Delhi on 23 December, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/003123/10603
                                                                     Appeal No. CIC/SG/A/2010/003123

 Relevant Facts

emerging from the Appeal

Appellant : Mr. C L Mukeria
CB-31/C, Shalimar Bagh, Delhi-110088

Respondent : Mr. R. Prasad
PIO & SE (CLZ)
Municipal Corporation of Delhi,
Civil Lines Zone,
16, Rajpura Road, Delhi-54

RTI application filed on : 09/07/2010
PIO replied : No reply
First appeal filed on : 16/09/2010
First Appellate Authority order : 15/10/2010
Second Appeal received on : 04/11/2010

Sl. Information Sought Reply of the PIO

1. Whether all the 12 buildings were constructed as per Sanctioned No.
Building Plan?

2. If yes file nos. to be supplied. Six File nos. were given.

3. How many building owners have implemented the duly sanctioned No such information is available in
plan at site? Please give their house Nos. EE (B) CLZ

4. How many building owners have not implemented the duly As per record no such information
sanctioned plan at site? Please give their House Nos. What action is available.
has been taken against them? How many have been booked till
date? Complete details with date of booking.

5. Name and Official Phone No. of J.E, in whose jurisdiction, the Ward is looked after by JE SH.

said illegal and unauthorized construction is carried/being carried Vijay Jadhav. Phone no. 011-

out. 23968909.

Grounds for the First Appeal:

No reply by the PIO even after the lapse of 30 days.

Order of the First Appellate Authority (FAA):
Reply was given by the PIO on 27/08/2010 and hence the appeal was disposed. Reply of the PIO was also
attached.

Grounds for the Second Appeal:

Information given by the PIO was incomplete, irrelevant and unsatisfactory.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. C L Mukeria;

Respondent : Mr. R. Prasad, PIO & SE;

The Respondent has provided the information on most of the queries but is now asked to give
categorical reply on query-03 & 04 based on the Construction Watch Register.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information on query- 03 & 04 to the Appellant
before 05 January 2011.

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
23 December 2010
(In any correspondence on this decision, mention the complete decision number.) (SC)