Central Information Commission Judgements

Mr.Chirag Saini vs Mcd, Gnct Delhi on 7 February, 2011

Central Information Commission
Mr.Chirag Saini vs Mcd, Gnct Delhi on 7 February, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/003456/11337
                                                                     Appeal No. CIC/SG/A/2010/003456
Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. Chirag Saini
                                            4447,Arya Pura, Ghanta Ghar,
                                            Sabzi Mandi, Delhi-110007

Respondent                          :       Mr. R. Prasad
                                            Public Information Officer & SE,
                                            Municipal Corporation of Delhi,
                                            Civil Lines Zone, 16 Rajpura Road
                                            Delhi-110057

RTI application filed on            :       04/10/2010
PIO replied                         :       10/11/2010
First appeal filed on               :       04/11/2010
First Appellate Authority order     :       18/11/2010
Second Appeal received on           :       08/12/2010

Sl.                                 Information Sought                                  Reply of the PIO
1. Whether construction near property no. 10/24, library road, Azad market, Delhi      Information not on
    is illegal or not.                                                                 records.
2. Details of portion of the above mentioned construction that has been sanctioned     Same as above

by authorities and if commercial basement falls under that category or not.
Provide copy of the same.

3. Mention dates on which AE and JE inspected that above mentioned site after Same as above.
filling RTI. Details about the portions found illegally constructed

4. Details as to whether illegally constructed portion not mentioned in the map will Not related to
be destroyed or not. If yes provide details as to when it would be done. records.

First Appeal:

No reply from the PIO within 30 days.

Order of the FAA:

“Information was sent on 10.11.2010 but it appears that appellant has not received it so PIO is directed to
furnish copy of the information sent within three days.”

Ground of the Second Appeal:

Reply was incomplete and unsatisfactory.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;

Respondent: Mr. A. K. Mittal, AE on behalf of Mr. R. Prasad, Public Information Officer & SE;

The Respondent states that the information available on the records has been provided to the
Appellant. The Appellant had sought information on five different properties and information has been
provided by the PIO.

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
07 February 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)