Central Information Commission Judgements

Mr.Inder Pal Kalra vs Mcd, Gnct Delhi on 25 May, 2010

Central Information Commission
Mr.Inder Pal Kalra vs Mcd, Gnct Delhi on 25 May, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                     Decision No.CIC/SG/A/2010/000850/7839
                                                           Appeal No. CIC/SG/A/2010/000850

Appellant                                    :      Mr. Inder Pal Kalra
                                                    S/o. Sh D P Kalra
                                                    3141, Ram Bazaar
                                                    Mori Gate, Delhi 110006

Respondent                                   :       Mr. S. P. Sharma
                                                     Public Information Officer (Vig.) &
                                                     Assistant Director (Vigilance),
                                             Municipal Corporation of Delhi,
                                             Civil Line Zone, 16 Rajpur Road
                                             Delhi-110054

RTI application filed on                     :      11/01/2010
PIO replied                                  :      03/02/2010
First Appeal filed on                        :      15/02/2010
First Appellate Authority order              :      11/03/2010
Second Appeal Received on                    :      05/04/2010

Information sought:
Appellant sought information regarding complaint dated 20/12/2009 & 21/12/2009
He sought certified copies of the action taken report on these complaints, certified copies of the
Demolition Notice issued to the Owners/Builders of the illegally constructed, certified copies of
the survey report conducted by the concerned officials of the Vigilance Deptt, MCD, Delhi,
certified copies of the direction given by the Deputy Commissioner, Civil Line Zone, MCD,
Delhi, in respect of the said complaints. The Appellant sought information on thirteen points in
this regard.

PIO's Reply:

The following was replied by vigilance Deptt, MCD. vide letter dated 03/02/2010:

"as regard para no. 1, 5, 6, 10, 13 of the RTI application which pertains to this department it is
informed that complaint dt. 20/21-12-2009 was received in this department vide No. 22632 dt.
23/12/2009. On this complaint action taken report has been called from Dy. Commissioner, Civil
Line Zone vide this office letter dated 15/01/2010. The report from DC/CLZ is awaited. As
regards other paras the matter already been forward to the concerned PIO's vide this office letter
dt. 25/01/2010."

Grounds for First Appeal:
Information not provided.
 Order of the First Appellate Authority:
"PIO is directed to take sealing action and thereafter demolition action be initiated and
accordingly informed the appellant within 03 weeks time."

Grounds for Second Appeal:
.Information not provided. Noncompliance of FAA's order.

Relevant Facts

emerging during Hearing on 24 May 2010:

“The following were present:

Appellant: Absent;

Respondent: Mr. Ravi Bhushan, JLO representing Mr. S. P. Sharma, Public Information Officer
(Vig) & Assistant Director (Vigilance)

The PIO states that the RTI application has been transferred on 25/01/2010 to Dy.
Commissioner Civil Lines Zone since the action was to be taken by them. The PIO has also
submitted the letter of 15/01/2010 by which he has forwarded the complaint to DC Civil Liens
Zone. He has also sent a reminder to DC Civil Lines Zone on 13/05/2010. The PIO shows that he
has informed DC, Civil Lines Zone to appear for the hearing but he has chosen not to be present.
The Commission directs PIO/DC Civil Lines Zone to give the information to the Appellant.”

Decision announced on 25 May 2010:

The appeal is allowed.

The PIO/DC Civil Lines Zone is directed to give the information to the
Appellant before 15 June 210. .

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 May 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj

CC:

To,
PIO & DC
Municipal Corporation of Delhi,
Civil Line Zone, 16 Rajpur Road
Delhi-110054