Central Information Commission Judgements

Mr.Davinder Singh vs Government Of Nct Of Delhi on 26 April, 2011

Central Information Commission
Mr.Davinder Singh vs Government Of Nct Of Delhi on 26 April, 2011
                        CENTRAL INFORMATION COMMISSION
                         Club Building, Opposite Ber Sarai Market,
                           Old JNU Campus, New Delhi - 110067.
                                   Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/000469/12134
                                                                    Appeal No. CIC/SG/A/2011/000469

Appellant                                   :       Mr. Davinder Singh
                                                    Shop No. 67-B Gaffar Market
                                                    Karol Bagh, New Delhi - 110005

Respondent                                  :       Mr. Suresh Chandra
                                                    PIO & SE
                                                    Municipal Corporation of Delhi
                                                    O/o the Suptd. Engineer
                                                    Nigam Bhawan Anand Parbat
                                                    Karol Bagh Zone New Delhi

RTI application filed on                    :      02/08/2010
PIO replied                                 :      06/09/2010
First Appeal filed on                       :      -------------
Hearing Notice Issued on                    :      30/03/2011
Date of Hearing                             :      26/04/2011

Information Sought:-
1) What is the measurement of shop no. 67. Gaffar Market. Karol .Bagh, New Delhi-
110005 in your official records?
2) Is it correct-that shop no. 67, Gaffar Market. Karol Bagh. New Delhi-l 10005 has been divided into
three parts i.e. 67. 67-A & 67-B?
3) What is the present & actual measurement of shop no. 67-A Gaffar Market, Karol Bagh, New Delhi-
110005?
4) Is it correct that there is encroachment of public land and unauthorized construction over the same in
shop no. 67-A, Gaffar Market, Karol Bagh, New Delhi-110005 against the actual allotted space?
5) If yes then whether such unauthorized construction or encroachment of public land in shop no. 67-A.
Gaffar Market, Karol Bagh. New Delhi-110005 has been booked by your department?
6) Is it correct that unauthorized construction in the shop no. 67-A. Gaffar Market, Karol Bagh. New
Delhi-110005 for encroachment on govt. land had earlier been booked by your department vide file no.
8/UC/KBZ/88/1988/199 dated 13.06.1988?
7) If yes then what action has been taken against the said unauthorized construction in the shop no, 67-A.
Gaffar Market, Karol Bagh, New Delhi- 110005 for encroachment on govt. land?
8) Is it correct that the office of Deputy Commissioner of Police, Special Task Force, New Delhi had vide
reference no. F.24(80)Compt/NR-04/3846-47/P/Sec./STF dated New Delhi the 10.11 .2004 had sent a
letter to your department regarding encroachment on public land by shop no. 67-A, Gaffar Market, Karol
Bagh, New Delhi-110005?
9) If yes then what action was taken on the letter of Deputy Commissioner of Police, Special Task Force.
New Delhi in respect of encroachment on public land by shop no 67-A, Gaffar Market. Karol Bagh. New
Delhi-110005?

Reply from the PIO:
The appellant was given point wise reply to the queries presented by him.
In view of point 1) no such records available in this office of EE(M)-II/KBZ
In view of point 2), 3), 4) and 5) same as above in 1).
 In view of point 6) No such information is available in the record of EE(M)-II
In view of point 7), 8) & 9) same as above in 6).

Grounds for First Appeal:
Unsatisfactory information provided by PIO.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Davinder Singh
Respondent: Mr. S. K. Chauhan, EE(B) and Mr. Jagdish Chander, AE(W) on behalf of Mr. Suresh
Chandra, PIO & SE;

The PIO has given adequate information available as per records. The Appellant would like to
inspect the said property with the respondent on 10 May 2011 at 11.00AM. They will meet at the site and
make a joint inspection report of the observations and taken photographs. Both the parities will sign the
inspection report and a copy of the report will be kept by each.

Decision:

The appeal is allowed.

The PIO is directed to conduct a joint inspection of the property as directed above
on 10 May 2011 at 11.00AM. They will prepare a joint inspection report signed by both
the parties and a copy of the report will be kept by each.
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
26 April 2011
(In any correspondence on this decision, mention the complete decision number.) (RR)