Central Information Commission Judgements

Mr. Harish Chander vs Municipal Corporation Of Delhi on 21 January, 2009

Central Information Commission
Mr. Harish Chander vs Municipal Corporation Of Delhi on 21 January, 2009
                  CENTRAL INFORMATION COMMISSION
                            Room No. 415, 4th Floor, Block IV,
                          Old JNU Campus, New Delhi -110 066.
                                 Tel.: + 91 11 2616179
                                               Decision No. CIC /SG/A/2008/00111/1204
                                                      Appeal No. CIC/SG/A/2008/00111/

Relevant Facts

emerging from the Appeal

Appellant : Mr. Harish Chander,
Bank Street Corner, Near Silver Shop,
Ajmal Khan Road, Karol Bagh,
New Delhi.

Respondent 1 : Asst. Commissioner & PIO,
Municipal Corporation of Delhi,
Karol Bagh Zone,
New Delhi.


RTI application filed on             :       27/05/2008
PIO replied                          :       14/07/2008
First appeal filed on                :       29/07/2008
First Appellate Authority order      :       19/08/2008
Second Appeal filed on               :       31/10/2008

The Appellant had filed an application seeking information regarding the complaint against
encroachment carried by Sh. Prem Raj (Dev Nagar Squatter) and Sh. Sorav at 2621, Bank
Street, Karol Bagh, New Delhi.

The information required as under with the PIO’s reply:
S.No. Information Sought The PIO’s Reply

1. Whether my attached complaint dated 13-03-08 was The complaint dated 13-03-08
receipt in your office? received in this office on 01-

04-08.

2. What action has been taken so far against my complaint Frequent raids of the area have
dated 31-03-08? also been conducted but at the
time of raid no articles were
found on the Govt. land so far.

3. Whether any encroachment carried out by Sh. Prem Raj As above.

(Dev Nagar Squatter) and Sh. Sorav, who carried out an
encroachment at 2621, Bank Street, Karol Bagh, New
Delhi? If yes, give details or if not given reason?

First Appellate Authority Ordered:

The FAA said that PIO has submitted that frequent raids were conducted by the Dept. and during the
raids, all the encroachment found were removed. Appellant is not satisfied with the reply and he insist
that encroachment adjacent to his tehbazari is still there. PIO has given clarified that all the
encroachment noticed during the raid was removed by the Dept.

Relevant facts emerging during the Hearing:
The following were present:

Appellant : Mr. Harish Chander
Respondent: Sudhir Kumar PIO
The appellant states that though the information has been provided the encroachment
continues. The PIO states he has given the information as per records. The respondent offers
to conduct 6 raids in the next three months.

Decision:

The appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
21st January 2009
(For any further correspondence please mention the decision No.)