Central Information Commission Judgements

Mr. Devinder Kumar Sharma vs Municipal Corporation Of Delhi on 25 March, 2009

Central Information Commission
Mr. Devinder Kumar Sharma vs Municipal Corporation Of Delhi on 25 March, 2009
                  CENTRAL INFORMATION COMMISSION
                         Room No. 415, 4th Floor,
                       Block IV, Old JNU Campus,
                           New Delhi -110 066.
                          Tel: + 91 11 26161796

                                                 Decision No. CIC /SG/A/2008/00430/2422
                                                        Appeal No. CIC/SG/A/2008/00430

Relevant Facts

emerging from the Appeal

Appellant : Mr. Devinder Kumar Sharma,
12/18, Old Rajinder Nagar,
New Delhi – 110060.

Respondent                          :       SE(C)-I & PIO,
                                            Municipal Corporation of Delhi,
                                            Central Zone
                                            Lajpat Nagar, New Delhi.

RTI application filed on            :       06/05/2008
PIO replied                         :       06/06/2008
First appeal filed on               :       11/07/2008
First Appellate Authority order     :       01/09/2008
Second Appeal filed on              :       01/09/2008

Information Sought:

The appellant had sought certified copies of following letters from MCD, Minto
Road, New Delhi , Town Hall, HUDCO and others and vice-versa and also other
documents with relevant reference numbers:

1- Departmental instructions no. 2/91 dt.18/1/91 of Sh. V.C.Chaturvedi.
2- Notice dt. 18.3.91 of Sh. Anand Kishore, Jt. A & C/Dy.A&C/AA&C.

      3-     Notice dt. 8.5.91 of the Advocate, Sh. H.L.Verma
      4-     Notice dt. 4.2.92 of Jt.A&C/Dy.A&C, MCD
      5-     Letter dt. 10.03.92 of Sh. S.C.Sharma, Executive Director, HUDCL.
      6-     Letter dt. 23.03.92 of Sh. S.C.Sharma, Executive Director, HUDCL.
      7-     Notice dt. 24.3.93 of Jt.A&C, Assessment & Collection Deptt.MCD
      8-     Notice of Jt.A&C/Dy. A&C., Assessment & Collection Deptt.MCD
      9-     Notice dt. 23.3.94 of Sh.K.J.Choudhary, Dy.Assessor & Collector.
      10-    Letter dt.12.9.94 of Sh. B.R.Dhiman, Under Secretary, Govt of India, Ministry
             of Urban Development.
      11-    Notice dt. 27.3.95 of Smt. Amita Suri, Dy. Assessor & Collector, MCD
             (TAX/SAU/GRP/95-2521)
      12-    Notice dt. 27.3.95 of Smt. Amita Suri, Dy. Assessor & Collector, MCD
             (TAX/SAU/GRP/95-2522)
      13-    Notice dt. 27.3.95 of Smt. Amita Suri, Dy. Assessor & Collector, MCD
             (TAX/SAU/GRP/95-2523)
      14-    Notice all dt. 27.3.95 of Jt.A&C/Dy.Assessor & Collector, MCD
      15-    Letter dt. 5.4.96 of Sh. L.N. Soni, Authorised Representative, Ansals Properties
             & Industries Ltd.
      16-    Letter dt.29.10.96 of Sh. M.N.Joglekar, Housing & Urban Development
             Corporation Ltd.
      17-    Letter dt. 13.12.96 of Zonal Engineer/Gen.Zone, MCD, Lajpat Nagar. Delhi.
        18-     Letter dt. 22.8.97 of Sh.M.N.Joglekar, Housing & Urban Development
               Corporation Ltd.
       19-     Letter dt. 1.12.97 of Sh.C.R.Sikri, Sr. Admn. Manager, Indian Oil Corporation
               Ltd., Lodhi Road, New Delhi - 110003
       20-     Letter dt.12.1.98 of L.N.Soni, Authorised Representative, Ansals Properties &

Industries Ltd., Kasturba Gandhi Marg, New Delhi.
21- Notice dt.16.3.98 of Smt.Amita Suri, Jt.Assessor & Collector(GRP), MCD
(A&C/SAU/GRD/2669)
22- Notice dt.16.3.98 of Smt.Amita Suri, Jt.Assessor & Collector(GRP), MCD
(A&C/SAU/GRD/2670)
23- Notice dt.16.3.98 of Smt.Amita Suri, Jt.Assessor & Collector(GRP), MCD
(A&C/SAU/GRD/2711)
24- Notice dt.16.3.98 of Smt.Amita Suri, Jt.Assessor & Collector(GRP), MCD
(A&C/SAU/GRD/2806)
25- Letter dt. 21.5.98 of Sh.K.Kumar, Advisor (Projects),Leela Hotels Ltd., New
Delhi.

26- Minutes of the meeting dt. 25.6.98 held under the Chairmanship of Addl.

Secretary (UD) reg. (i) property tax dispute between MCD and HUDCO.
27- Letter dt. 29/30.6.98 of Sh. Anoop Aggarwal, Housing & Urban Development
Corop. Ltd.

28- Letter dt. 19.1.99 of Chairman & Managing Director of MS Shoes East Ltd.
29- Bill dt. 1.3.99 of assessing authority (FRP), MCD, Assessment & Collection
Deptt.

30- Letter dt. 5.3.99 of Chairman & Managing Director of MS Shoes East Ltd.
31- Letter dt. 5.3.99 of Chairman & Managing Director MS Shoes East Ltd.
32- Letter dt. 6.3.99 of Sh. K.J. Choudhary, Jt. Assessor & Collector(GRP), MCD.
33- Letter dt. 6.3.99 of Sh. K.J. Choudhary, Jt. Assessor & Collector(GRP), MCD.
34- Noting of Jt. A&C (GRP), MCD dt. 8.4.99 of Jt. Assessor & Collector (GRP),
MCD.

35- Letter dt. 23.4.99 of Jt. Sh. K.J. Choudhary Jt. Assessor & Colelctor (GRP),
MCD, Special assessment unit, GRP Section.

36- Letter dt. 10.5.99 of Chairman & Managing Director, MS Shoes East Ltd.
37- Letter dt. 20.5.99 of Sh. Joginder Singh, Dy. Assessor & Collector (GRP)
MCD, Assessment & Collection Deptt.

38- Corrigendum dt. 31.5.99 of Sh. Joginder Singh, Sy. Assessor & Collector
(GRP), MCD, SAU, Minto Road, New Delhi.

39- Letter dt. 1.7.99 of Sh. Joginder Singh, Dy.Assessor & Collector (GRP), MCD,
Assessment & Collection Deptt., SAU, Minto Road, New Delhi.

The PIO replied.

With reference to your application under the RTI Act, it is to inform you that the
information sought by you, relating to this department can be supplied on payment of Rs.
122/- as requisite fee @ Rs. 2/- per page.

You may contact Shri S.C. Sharma, AA&C/RTI, A&C Deptt. (HQ), Room No. 11,
Property Tax Building, Lajpat Nagar-III, New Delhi, with proof of payment of requisite fee.

However, the application has already been transferred to the respective departments,
for points nos. 16, 17, 18 and 26.

The First Appellate Authority ordered:

The Fist Appellate Authority ordered that ” The appeal was heard in detail. It was discussed
that requisite documents are not available with the Department in any form. However, during
the hearing, it was revealed that the requisite documents relates to Completion Certificate file
of HUDCO (Guest House) bearing file no. 69/CC/CA/96 and the said file was seized by the
CBI on 20.8.2001 in Case no. RC/BDI/CBI/2001/E/2002 by Shri H.C.Sharma, Inspector, CBI
at CBI Officer BS&FC, 6th Floor, Yashwant Palace, Chayanakyapuri, New Delhi. The File
contained 81 pages. However the detail of seizure memo was provided to the Appellant.
In view of the above, the appeal stands disposed of.”

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Devinder Kumar Sharma
Respondent: Mr. Shamim Ahmed AE civil PIO
The PIO states that the documents at serial number 17 and 18 are relating to the Building
department and are with CBI. The other two documents balance are number 16 and 34.
These are with the Asst. Commissioner MCD Central Zone and with the Deputy Assessor and
Collector / PIO Central Zone respectively.

Decision:

The Appeal is allowed.

The Asst. Commissioner MCD Central Zone and the Deputy Assessor and Collector / PIO
Central Zone are directed to provide the copies of the requisite letter and noting of Jt. A&C
mentioned at query 16 and 34 to the appellant free of cost before 10 April 2009.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
25 March 2009

(In any correspondence on this decision, mentioned the complete decision number.)