Central Information Commission Judgements

Mr.Chand Singh vs Government Of Nct Of Delhi on 3 January, 2011

Central Information Commission
Mr.Chand Singh vs Government Of Nct Of Delhi on 3 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/003274/10755
                                                                    Appeal No. CIC/SG/A/2010/003274

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Chand Singh
1625-E, Dhansa Bus Stand,
Najafgarh, New Delhi-43

Respondent : Mr. Manoj Kumar
PIO & Sub Registrar ,
Revenue Department (South West)
Govt. of the NCT of Delhi,
Old Terminal Tax Building, Kapashera,
New Delhi-37

RTI application filed on : 18/08/2010
PIO replied : 09/09/2010
First appeal filed on : 24/09/2010
First Appellate Authority order : 20/10/2010
Second Appeal received on : 22/11/2010

Information Sought:

The appellant has sought information regarding the serial no. of the documents received by this office
from the parties for registration of sale deeds on 20/7/2010 and serial no. of sale deeds registered by SR-
IX on the same date i.e. 20/7/2010.

Reply of the PIO:

The appellant had asked for the serial nos. of the documents registered on 20/7/2010 but the PIO had only
provided the total nos. of the documents registered.

First Appeal:

Irrelevant information provided by the PIO.

Order of the FAA:

PIO was ordered to provide the serial nos. of the documents registered on 20/7/010.

Ground of the Second Appeal:

PIO did not provide the serial nos. of the documents registered on 20/7/2010.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Chand Singh;

Respondent : Mr. Manoj Kumar, PIO & Sub Registrar;

The Appellant has been given the complete information and there appears to have been some
confusion in the PIO’s understanding of the information sought by the Appellant. After discussion this
confusion has been removed.

Decision:

The Appeal is disposed.

The information has 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
03 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)