CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001087/10158
Appeal No. CIC/SG/C/2010/001087
Relevant Facts
emerging from the Appeal:
Complainant : Mr. Hardeep Singh
D-8/8067, Vasant Kunj,
New Delhi - 110070.
Respondent : Mr. R. K. Taneja
Public Information Officer & Superintending Engineer-II
Municipal Corporation of Delhi
South Zone, Green Park,
New Uphaar Cinema, New Delhi-110016.
RTI application filed on : 31/05/2010 PIO replied : Not replied First appeal filed on : Not Filed Complaint filed on : 30/08/2010 Complaint received on : 30/08/2010 Complaint notice sent on : 01/09/2010 Hearing notice sent on : 21/10/2010 Hearing Held on : 25/11/2010 Information Sought:
The Complainant had sought information about the action that had been taken against the residents of D-
8, House No. 8066 and 8819, Vasant Kunj, New Delhi-70 as per the lease and allotment conditions,
whether the Lab department of DDA cancelled the same, whether any demolition charge was raised, copy
of the demolition charge receipt and date on which demolition was carried out.
Reply of the PIO:
Not replied.
Ground of the First Appeal:
Not appealed.
Ground of the Complaint:
Non-receipt of information from the PIO.
Submission received from the PIO (after the Complaint notice was sent on 12/08/2010):
The PIO & SE-II vide his letter dated 29/09/2010 informed the Commission that the information was sent
to the Complainant on 06/07/2010 (Copy of the same had been enclosed).
Relevant Facts emerging during Hearing:
The following were present:
Complainant : Mr. Hardeep Singh;
Respondent : Mr. P. V. Singh, EE(B-II) and Mr. A. Ahmed, AE(Civil) on behalf of Mr. R. K. Taneja,
Public Information Officer & Superintending Engineer-II;
The Complainant had filed RTI application with the Ministry of Law and the relevant queries for
MCD were queries 10 & 11 which were transferred to MCD. MCD has already provided information that
there are no demolition charges on record. The Complainant wanted further clarification to queries 10 &
11 which are list below:
1- Query-10: How much demolition charges were raised against these residents.
2- Query-11: I want demolition receipt.
Mr. A. Ahmed, AE(Civil) Respondent states that no demolition has been carried out hence no demolition
charges were raised and there is no demolition receipt.
Decision:
The Complaint is disposed.
The information has been supplied to the Complainant.
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
25 November 2010
(For any further correspondence in this matter, please quote the file number mentioned above.) (GJ)