In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001907
Date of Hearing : October 24, 2011
Date of Decision : October 24, 2011
Parties:
Applicant
Shri Chet Ram
S/o Shri Ghanshyam
R/o 10/A, Sarai Kale Khan
New Delhi.
Applicant was present.
Respondent(s)
Govt of NCT of Delhi
Deptt of Revenue,
Mehrauli Badarpur Road
Saket
New Delhi - 110068.
Respresentative :Shri P C Sharma.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001907
ORDER
Background
1. The RTI application dated 13.4.11 by the Applicant with the PI(O, Deptt of Revenue, New Delhi
requesting for information related to the alleged illegal comments written by the Patwari in pencil on
the Jamabandi . He requested that the comments in pencil be erased officially. On not receiving any
information from the PIO the Applicant filed his first appeal which was dismissed by the Appellate
Authority after holding a hearing in which the Applicant was present. Being aggrieved by this
decision, the Applicant filed a second appeal before the Commission on 4..7.11.
Decision.
2. During the hearing held on 24th October 2011 the Appellant insisted that he be provided under RTI
the ownership papers (Jamabandi) after erasing the comments of the Patwari made on the papers,
with a pencil. The Respondent submitted that this would mean creation of new information and
hence he is not in a position to erase of the Patwari’s comments written on the ownership papers. He
however expressed his willingness to provide another copy of the Ownership papers after attesting
the same (Without the Patwari’s comments) under a covering letter clearly stating that the comments
written by the Patwari cannot be erased and that the attested copy of the ownership papers that
have been provided may be treated as original hence forth. The Commission accordingly
recommends that the Public Authority consider providing the attested copy of the ownership papers
without the comments of Patwari to the Appellant, preferably within one month of receipt of this
order.
3. The Appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
1. Shri Chet Ram
S/o Shri Ghanshyam
R/o 10/A, Sarai Kale Khan
New Delhi.
2. The Public Information Officer
Govt of NCT of Delhi
Deptt of Revenue,
Mehrauli Badarpur Road
Saket
New Delhi – 110068.
3. The Appellate Authority
Govt of NCT of Delhi
Deptt of Revenue,
O/o Dy.Commissioner (S)
Mehrauli Badarpur Road
Saket
New Delhi – 110068.
4. Officer Incharge, NIC.