Central Information Commission Judgements

Mr. Chahat Ram vs Govt. Of Nct Of Delhi on 25 November, 2009

Central Information Commission
Mr. Chahat Ram vs Govt. Of Nct Of Delhi on 25 November, 2009
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                    Decision No.CIC/SG/A/2009/002552/5696
                                                          Appeal No. CIC/SG/A/2009/002552

Appellant                                   :      Mr. Chahat Ram
                                                   S/o-Sh. Hari Ram
                                                   H.No-99,
                                                   Village- Sarai Kale Khan,
                                                   New Delhi-110013

Respondent                                  :      Mrs. Juhi Mukherjee
                                                   Public Information Officer &
                                                   Sub Divisional Magistrate
                                                   (Defence Colony) Office of the Dy.
                                                   Commissioner (South)
                                                   Govt. Of NCT of Delhi
                                                   M.B. Road, Saket, New Delhi

RTI application filed on                    :      30/06/2009
PIO replied                                 :      04/09/2009
First Appeal filed on                       :      11/08/2009
First Appellate Authority order             :      31/08/2009
Second Appeal Received on                   :      08/10/2009
Notice of Hearing Sent on                   :      20/10/2009
Hearing Held on                             :      25/11/2009

Appellant sought information regarding action taken on his Application ID No. 5 dated
10/07/2009 and application diary no. 1021 dated 19/05/2009 with current register of mutations of
village Kilokri.
  S.No             Information sought                            PIO's Reply
     (i)      Whether the report sent by the Yes.
              Appellant              addressing
              Respondent's office had been
              received or not.
             a. If both reports have not been Has been received.
                 received by the Respondent
                 then inform to the Appellant
                 in written that both report not
                 received.
             b. Inform if tenet having right of  Yes
                 occupancy Khasra No.
                 1043/2(4-19) received.
     (i) Is report given by the Appellant Report given by the Appellant vide Diary no.
          false? If yes, then provide 1021 is wrong. Saying of Appellant that his
          information with          evidence.    name was recorded on Khasra no 1043 200 as
                                                 land lord is wrong. The fact is Khasra
                                                 Giradawri year 2000 to 2004 out of Khars no.
                                                  1043( 20-0) 9-0 Bigha acquired by Govt. and
                                                 11-0 acquired by Shri Hari Ram and Shri
                                                 HariChand as land lord.
           If both report are true, then inform It is false.
(ii)       after the      completing all other
           action and     registering        the
           Appellant's report
 (iii)                                           Report regarding payment of compensation
            Provide certified copy of postal regarding L.A Branch has been enclosed.
           certification of ATR and action Clarification is being asked again from L.A
           taken on the Appellant's Report Branch.
           till now.

Grounds for First Appeal:
Not enclosed.

Order of the First Appellate Authority:
FAA stated that the representative of PIO informed that the application was forwarded to the
SDM(DC) as the matter pertains to Sub-Division Defence Colony. The Appellant informed that
he had not received the requisite information after a lapse of prescribed period under the Act.
The fact was admitted by PIO/DC. FAA stated that PIO/DC should furnish the requisite reply to
the Appellant in respect of above three RTI Applications within a period of 10 days.

Grounds for Second Appeal:
Refused to access all information.
Appellant requested to provide the certified copy of Mutation in Khasra No. 1043/2(18-18)
Bigha Village Kilokri in the names of petitioners.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Chahat Ram;

Respondent: Mr. L.S.Yadav, Tehsildar on behalf of Mrs. Juhi Mukherjee, PIO & SDM;

The Appellant would like to inspect the records relevant to his queries.

Decision:

The appeal is allowed.

The PIO will facilitate an inspection of the relevant records to the Appellant on 27
November 2009 at 11.00am at the office of the PIO. He will be given photocopy of the records
that he wants free of cost upto 150 pages.

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
25 November 2009
(In any correspondence on this decision, mention the complete decision number.)