Central Information Commission Judgements

Mr.Hans Raj vs Mcd, Gnct Delhi on 1 February, 2011

Central Information Commission
Mr.Hans Raj vs Mcd, Gnct Delhi on 1 February, 2011
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796

                                                                Decision No. CIC/SG/A/2010/003577/11216
                                                                        Appeal No. CIC/SG/A/2010/003577
Relevant Facts

emerging from the Appeal

Appellant : Mr. Hans Raj,
S/O Late Sh. Chander Bhan,
R/O 210,Netaji Marg,
Keval Park, Azadpur,
Delhi 110033.

Respondent : Mr. R. Prasad
Public Information Officer & SE
Municipal Corporation of Delhi,
Office of Superintending Engineer(Building),
Civil Lines Zone, 16, Rajpur Road,
Delhi 110054.


RTI application filed on               :       15/09/2010
PIO replied                            :       16/11/2010
First appeal filed on                  :       20/11/2010
First Appellate Authority order        :       Not mentioned.
Second Appeal received on              :       15/12/2010

Information Sought:

1- Details of the records of the department of the existing construction of the property bearing no.
311,Bank Wali Gali Azadpur, Delhi 110033 and property bearing no GB-60/2, Ishu Vihar,
Mukundpur Part2 Delhi 110042.

2- Details of the grants made or any Site Plan sanctioned by the department for the construction.
3- Details of the actions taken against any illegal construction, if any.
4- Details of the license issued for running of restaurant/dhaba/hotel in the property bearing no GB-60/2,
Ishu Vihar, Mukundpur Part2 Delhi 110042.

Reply of the PIO:

1.There is no such record in the office of EE(B)/CLZ.
2 no.

3. .There is no such record in the office of EE(B)/CLZ.

4. No.

First Appeal :

Appeals for complete information.

Order of the FAA:

Not mentioned.

Ground of the Second Appeal:

Direct the officials to take necessary steps in respect of the case.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Hans Raj;

Respondent : Mr. R. Prasad, Public Information Officer & SE;

The Appellant would like to do a joint inspection of the properties on 14 February 2011 at
12.00PM with the Respondent.

Decision:

The Appeal is allowed.

The PIO is directed to conduct a joint inspection of the properties with the Appellant
on 14 February 2011 at 12.00PM. They will meet at the office of the EE(B) at Room no.
302, 16 Rajpur Road, Civil Lines Zone, Zonal Office. They will prepare a joint inspection
report signed by both the parities 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
01 February 2011
(In any correspondence on this decision, mention the complete decision number.) (ns))