Central Information Commission Judgements

Mr.Chandram vs Government Of Nct Of Delhi on 14 June, 2010

Central Information Commission
Mr.Chandram vs Government Of Nct Of Delhi on 14 June, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2010/001115/8118
                                                          Appeal No. CIC/SG/A/2010/001115
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Chand Ram
                                           Village Badusaria,
                                           PO.: Chhawla,
                                           New Delhi-71

Respondent                          :      Mr. Rajiv Shukla
                                           Public Information Officer & SDM (NG)
                                           Government of NCT of Delhi
                                           BDO Office Complex
                                           Najafgarh, New Delhi-43

RTI application filed on            :      28/10/2009
PIO replied                         :      18/12/2009
First appeal filed on               :      16/02/2010
First Appellate Authority order     :      18/03/2010
Second Appeal received on           :      29/04/2010

Sl.                 Information Sought                     Reply of the Public Information Officer
                                                                            (PIO)

1. During the consolidation there was a location of the No patwar ghar have been constructed in
Patwar Ghar. The addresses of the patwar ghar the said village by the concerned Office.
constructed between 05/08/2005 to 05/10/2005 and
whether they were constructed in secret places.

2. Whether the farmhouses in the village were This query does not come under the
consolidated according to rules. purview of the RTI Act.

3. Copy of the transfer order of Mr. M.K. Gupta. This information is not available on
record.

Grounds for the First Appeal:

Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):

The FAA observed that the information provided was incomplete and incorrect. The Tehsildar
(Palam) was directed to take charge of the situation and rectify the same.

NOTE: PIO’s reply in compliance with the above order vide letter dated 29/03/2010 stated
that:

• No information about patwar ghar or their secret place is available
• The consolidation work of the Badusarai village has not been completed yet and is under
consideration before the Court of the Hon’ble Finance Commission.
• No such information is available in the concerned Office.

Page 1 of 2

Grounds for the Second Appeal:

The information provided by the PIO in compliance with the FAA’s order is unsatisfactory.

Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Chand Ram;

Respondent: Mr. R. N. Kaushik, Naib Tehsildar on behalf of Mr. Rajiv Shukla, PIO & SDM;

The appellant alleges that the consolidation of the lands was done in the village during
2005 and the land of 30 to 40 farmhouses comprising about 800 acres was not touched at all. He
states that during consolidation certain proportion of land is taken for common purposes but this
was not done with respect of farmhouse land. He states that as per rules the process of
consolidation is done in a Parwar Ghar which is a public place but the PIO’s answer shows that
there was no Patwar Ghar during the consolidation process. He states that the decisions were
taken outside the village which is against the law, hence the PIO is stating that there was no
Patwar Ghar which was constituted. The appellant is agitating because he feels that the process
of consolidation is not been as per the rules and the laws. The appellant states that the matter was
referred to the court about three years back and since then the matter is lingering and no
decisions are being taken to finalize this.

Decision:

The Appeal is disposed.

The information has been provided as available on the records.
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
14 June 2010
(In any correspondence on this decision, mention the complete decision number.)(ND)

Page 2 of 2