Central Information Commission Judgements

Mr.Chirag Saini vs Mcd, Gnct Delhi on 28 December, 2010

Central Information Commission
Mr.Chirag Saini vs Mcd, Gnct Delhi on 28 December, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/003172/10663
                                                                    Appeal No. CIC/SG/A/2010/003172

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Chirag Saini
4447, Arya Pura, Subzi Mandi,
Ghanta Ghar, Delhi-07.

Respondent : Mr. Suresh Chandra
PIO & Superintending Engineer
Municipal Corporation of Delhi
Karol Bagh Zone
Near Khalsa College, Anand Parvat,
Karol Bagh, New Delhi

RTI application filed on : 30/08/2010
PIO replied : 14/09/2010
First appeal filed on : 29/09/2010
First Appellate Authority order : Not enclosed
Second Appeal received on : 11/11/2010

Information Sought:

1. Details of enquiry conducted on complaint vide diary no. 15100 dated 28/07/2010 with name and
designation of concerned officials who were involved in the enquiry.

2. Details of enquiry if any conducted on JE Mr. Mukesh Meena and AE Mr. V K Taneja.

3. Details of notices issued, investigations, demolition etc. in West Patel Nagar Zone for
Unauthorized constructions.

4. Copy of the complaint submitted on 27/07/2010.

5. Same as point no.3

Reply of the PIO:

The complaint was forwarded to DC Karol Bagh Zone and investigations were not carried out by the
department. The RTI application was also transferred to DC Karol Bagh Zone.

Grounds for the First Appeal:

Incomplete and non-satisfactory reply from the PIO.

Order of the First Appellate Authority (FAA):
Hearing notice is only attached. Order is not enclosed.

Grounds for the Second Appeal:

Unsatisfactory response from PIO and FAA.
Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent;

Respondent: Mr. Suresh Chandra, PIO & Superintending Engineer;

The Appellant has given a note on 08/11/2010 stating that he has received all the information and is
satisfied.

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
28 December 2010
(In any correspondence on this decision, mention the complete decision number.) (GJ)