CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2010/000950/7943
Appeal No. CIC/SG/A/2010/000950
Appellant : Mr. Gobind Jhuraney
II, D/36, Lajpat Nagar
New Delhi 110024
Respondent : Mr. A. K. Mittal
Public Information Officer & SE-I
O/o the Suptdg. Engineer (C)-I,
Municipal Corporation of Delhi,
Central Zone, Lajpat Nagar
New Delhi 110024
RTI application filed on : 09/12/2009
PIO replied : 13/01/2010
First Appeal filed on : 16/01/2010
First Appellate Authority order : 29/01/2010
Second Appeal Received on : 12/04/2010
Information sought:
Appellant sought following information regarding regularization of additions/alterations in
construction of Property no. II-D/36 Lajpat Nagar-II, New Delhi-110024:
"When should Appellant expect to receive the Revised Building Plans, submitted on 21/01/2000,
duly regularized?"
PIO's Reply:
"that no assurance can be furnished to the applicant.."
Grounds for First Appeal:
Denial of information.
Order of the First Appellate Authority:
"the appellant had some grievances with regard to regularization of P.No D-36, Lajpat Nagar-II,
New Delhi. Since, the same does not come under the purview of RTI Act, Appellant is advised to
take up the matter separately with the concerned department."
Grounds for Second Appeal:
Information denied.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Gobind Jhuraney;
Respondent: Mr. S.K. Dara, AE (B) on behalf of Mr. A. K. Mittal, PIO & SE-I;
The PIO has stated that giving assurance about a future action is not information. This is
correct and what has been sought is not information as defined under Section 2(f) of the RTI Act.
However the PIO has verbally informed the Appellant that right now he can still apply for
regularization as per the provision of Master Plan – 2021.
Decision:
The appeal is disposed.
What is sought is not information as defined under Section 2(f) of the RTI
Act.
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
01 June 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj