Central Information Commission Judgements

Mr.Dileepnevatia vs Ministry Of Environment And … on 13 September, 2011

Central Information Commission
Mr.Dileepnevatia vs Ministry Of Environment And … on 13 September, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                         Decision No. CIC/AD/A/2011/901439/SG/14567
                                                                Appeal No. CIC/AD/A/2011/901439/SG

Relevant facts emerging from the Appeal:


Appellant                            :      Mr. Dileep Nevatia
                                            Shashi Deep, 5A
                                            Worli Sea Face
                                            Maharashtra

Respondent                           :      Mr. E. Thirunavu
                                            PIO & Dy. Director
                                            Ministry of Environment & Forest
                                            Room no. 1032
                                            Paryavaran Bhawan
                                            CGO Complex, Lodhi Road
                                            New Delhi 110003

RTI application filed on             :      21/02/2011
PIO replied on                       :      21/03/2011
First Appeal filed on                :      31/03/2011
First Appellate Authority order on   :      26/04/2011
Second Appeal received on            :      07/06/2011

Project under which the location of Connector at Pratiksha building has been approved i.e. Western
Freeway Sea Link (WFSL) at Mumbai -- As recorded at the 92nd Meeting of Expert Appraisal
Committee for CRZ, Building Construction and Misc. Projects held on 20th -- 22nd October, 2010.

Sl.                    Information Sought                                           Reply of PIO
1. Copy of Application made by Maharashtra State Road                Only the connector road names are given
    Development Corporation (MSRDC) for construction of              in the Application. Copy of the application
    WFSL with connector at Pratiksha building, along with            with plans showing connector at Abdul
    proposed plans.                                                  Gaffar Khan Road was enclosed.
2   Copy of Clearance given by MOEF in favour of MSRDC for           Copy of clearance issued to BWSL was
    construction of WFSL with connector at Pratiksha building,       enclosed.
    along with approved plans.

Grounds for the First Appeal:
Incomplete and unsatisfactory information was supplied by the PIO.

Order of the First Appellate Authority (FAA):
The FAA upheld PIO's reply.

Ground of the Second Appeal:
The Appellant is not satisfied with the order of FAA.
 Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Dileep Nevatia;

Respondent: Mr. E. Thirunavu, PIO & Dy. Director;

The PIO has provided the photocopy of the application made by Maharashtra State Road
Development Corporation (MSRDC) for construction of WFSL. The PIO did not checked whether there
was any specific mentioned in the application about the said application and approval were given for
connector with Pratiksha building. The Commission therefore directs the PIO to inform the Appellant
whether there is any specific mention of “connector at Pratiksha building” in the application and approval
for WFSL. If however there is no such mention the PIO will state this.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant
before 30 September 2011.

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
13 September 2011
(In any correspondence on this decision, mention the complete decision number. (NS)