CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003176/11102
Appeal No. CIC/SG/A/2010/003176
Relevant Facts
emerging from the Appeal
Appellant : Mr.Chirag Saini,
4447, Arthpura,
Sabzi Mandi, Ghantaghar,
Delhi 110007.
Respondent : Mr. Suresh Chandra
Public Information Officer & SE
Municipal Corporation of Delhi
Nigam Bhawan, D.B. Gupta Road
Anand Parbat, Karol Bagh
New Delhi 110005
RTI application filed on : 31/08/2010
PIO replied : 10/09/2010 RTI transferred from LG office
First appeal filed on : 31/08/2010
First Appellate Authority order : 16/10/2010
Second Appeal received on : 01/11/2010
Information Sought:
1 Details of the officers who took actions on the application 26-07-2010 on 18 illegal construction in
old Rajendra Nagar.
2 Details of any showcause, late actions, departmental investigation on JE V K Singh and AE D S
Verma.
3 Details of the actions taken notice give sealing done on illegal construction in old Rajendra Nagar.
4 Copy of the complaint filed by the appellant.
5 Details of the actions taken on all the illegal constructions in old Rajendra Nagar.
6 Details of the order of the officers given under whom reconstruction on the demolished illegal
buildings have started in the said area.
Reply of PIO:
No information has been provided as it does not fall under its jurisdiction.
First Appeal:
No information has been provided by the PIO even after the lapse of 30 days. Penalize the PIO for not
providing the information.
Order of the FAAs Order:
Mr. S.K.Chauhan APIO EE Bldg. attended, wh confirmed that the RTI application has been transferred
from LG’s office through Commissioner MCD. The appellant wants the status of his complaint filed with
LGs office. APIO clarified that original complaint is not on record. Appellant gave copies of the
complaint to the APIO. APIO is directed to provide the requisite information to the appellant within 3
weeks.
Ground for the Second appeal:
With heavy penalization on PIO requests for adequate information.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Absent;
Respondent: Mr. Suresh Chandra, Public Information Officer & SE;
The Appellant has inspected all the record and got all the information satisfactorily on 04/11/2010
as per his letter given to the Respondent which the Respondent has produced before the Commission.
Decision:
The Appeal is disposed.
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
24 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ns)