CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002918/10396
Appeal No. CIC/SG/A/2010/002918
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Chander Mohan Kapahi
4621, Deputy Ganj
Sadar Bazar, Delhi-110006
Respondent : Mr. R. S. Rayat
Public Information Officer & BDO
O/o the Block Development Officer
GNCTD (Revenue Department),
District North East, DC Office Complex,
Nand Nagri, Delhi- 110093
RTI application filed on : 15/07/2010
PIO replied : 10/09/2010
First appeal filed on : 17/08/2010
First Appellate Authority order : 06/09/2010
Second Appeal received on : 12/10/2010
Sl. Information Sought Reply of the PIO
1. Details of the land holding of the Gram Sabha of Mandoli Village Information enclosed
2. What is the range of the Khasra No’s enclosed within this land? Information enclosed
3. Whether the said land of the Gram Sabha can be sold? The land cannot be sold
4. Whether the Govt. can carry out any change to the said land? It is a policy matter
5. Whether the Govt. can carry out any change to the said land after Not applicable
it is sold?
6. Which officer has the authority to make changes to the said land; The land maybe allotted only with the prior
name of the said officer. permission of the Dy. Governor for various
purposes.
7. If a person sold his land, what action is taken against the said Land may not be sold
person and by whom is this action taken; under what section is this
considered an offence?
8. Provide a map of the land; the above should include Khasra Nos. To acquire the map consult the Tehsildar’s
of east west north and south, it should show the various streets office.
and colonies as well.
Grounds for the First Appeal:
No information provided by the PIO.
Order of the First Appellate Authority (FAA):
The FAA observed that the clerk of the PIO did not allow the Appellant to meet with the PIO. The FAA
has directed the PIO to accept the Application and provide the requisite information to the Appellant
within 5 days from the date of this order after depositing the fees; and if the information does not pertain
to the said department, the PIO is further directed to transfer the application to the concerned authority.
Page 1 of 2
Grounds for the Second Appeal:
Unsatisfactory information w.r.t. Query No. 8.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Chander Mohan Kapahi;
Respondent: Mr. R. S. Rayat, Public Information Officer & BDO;
Most of the information has been provided to the Appellant except the Map sought in query-08.
The Respondent states that this Map would be available with SDM(Seema Puri) Mr. Vipin Garg.
Decision:
The Appeal is allowed.
The Commission directs SDM (Seemapuri) Mr. Vipin Garg to send the MAP sought
in query-08 free of cost to the Appellant before 20 December 2010.
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
10 December 2010
(In any correspondence on this decision, mention the complete decision number.)(JA)
CC;
To,
SDM (Seemapuri) Mr. Vipin Garg through Mr. R. S. Rayat, Public Information
Officer & BDO;
Page 2 of 2