CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000804/12614
Appeal No. CIC/SG/A/2011/000804
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Gurdeep Singh
5147, Paharganj, Krishna Market,
New Delhi - 110055.
Respondent : Mr. A. D. Biswas
Public Information Officer & Sr. Town Planner,
Municipal Corporation of Delhi
Town Planning Department
13th Floor, E-Block, Civic Centre,
Minto Road, New Delhi – 110002.
RTI application filed on : 08/12/2010 PIO replied : 05/01/2011 First appeal filed on : 10/01/2011 First Appellate Authority order : Not mentioned. Second Appeal received on : 18/03/2011 Notice of Hearing sent on : 28/04/2011 Hearing held on : 31/05/2011 Sl. Information Sought by RTI : PIO Replied : 1. Layout plan of Arjun Nagar behind Green Park. No such information available in this office.
2. When Arjun Nagar behind Greenpark was handled Arjun Nagar near Safdarjung Enclave was
over to MCD by DDA with layout plan date handed over by the DDA to MCD on
with cover letter. 16/01/1987.
3. When arjun nagar behind green park was Arjun Nagar was regularized vide resolution no
regularized date with covering letter. 14 dated 02/02/1982 by the DDA.
Grounds of the First Appeal:
The appellant not satisfy with PIO response.
Order of the FAA:
FAA Order not mentioned.
Ground of the Second Appeal:
The appellant not satisfied.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Gurdeep Singh;
Respondent: Mr. A. D. Biswas, Public Information Officer & Sr. Town Planner;
The information on all three queries has been provided to the Appellant. The Appellant would like
to inspect the records on 07 June 2011 form 11.00AM onwards. In case there are any records or file which
the appellant believes should exist, which are not shown to him, he will give this in writing to the PIO at
the time of inspection and the PIO will either give the files/records or give it in writing that such
files/records do not exist.
Decision:
The appeal is allowed.
The PIO is directed to facilitate an inspection of the relevant records by the
Appellant on 07 June 2011 from 11.00AM onward. The PIO will give attested photocopies
of records which the Appellant wants free of cost upto 50 pages.
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
31 May 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)