Central Information Commission Judgements

Mr.Inderpal Kalra vs Mcd, Gnct Delhi on 18 August, 2010

Central Information Commission
Mr.Inderpal Kalra vs Mcd, Gnct Delhi on 18 August, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/001501/9032
                                                                   Appeal No. CIC/SG/A/2010/001501

Relevant Facts

emerging from the Appeal

Appellant : Mr. Inder Pal Kalra
S/o O.P. Kalra,
3141, Ram Bazaar, Mori Gate,
Delhi-06.

Respondent : Mr. Sushil Kumar
Public Information Officer & S.E.
Municipal Corporation of Delhi
City Zone, M.U.L.G. Car Parking,
Asaf Ali Road, Delhi.


RTI application filed on            :         15/02/2010
PIO replied                         :         16/03/2010
First appeal filed on               :         03/05/2010
First Appellate Authority order     :         01/06/2010
Second Appeal received on           :         02/06/2010
S. No Information Sought                         Reply of the Public Information
                                                 Officer (PIO)

1. Certified copies of the Orders dated The required document will be issued to
28/01/2010 given by Dy. the Appellant at the Office after payment
Commissioner, CZ, MCD, in respect of the requisite fee.
of sealing of the Appellant’s
property no. 3117, Ram Bazaar,
Mori Gate, Delhi-06.

2. Certified copies of the entire Official As above.

file notings given by the Dy.

Commissioner, CZ, MCD, regarding
the Remand Back of the Appellant’s
file from the Appellate Tribunal
Court in respect of property no.
3117, Ram Bazaar, Mori Gate,
Delhi-06.

3. Certified copies of the site report As above.

dated 11/01/2010 prepared by Mr.
V.K. Gupta, A.E.(Bldg), CZ, MCD,
in respect of the Appellant’s
property no. 3117, Ram Bazaar,
Mori Gate, Delhi-06.

4. Certified copies of the Notice issued As above.

to the Appellant after the inspection
Page 1 of 2
report dated 11/01/2010.

5. Certified copies of all the As above.

complaints/intimations received at
the MCD Control Room, CZ, from
the SHO of PS Kashmere Gate
between 22/12/2009 and 12/02/2010
regarding illegal construction at the
Appellant’s property no. 3117, Ram
Bazaar, Mori Gate, Delhi-06.

6. Certified copies of the As above.

complaints/intimations sent by SHO
of PS Kashmere Gate between
22/12/2009 and 12/02/2010
regarding illegal construction at the
Appellant’s property no. 3117, Ram
Bazaar, Mori Gate, Delhi-06.

Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
The PIO/S.E. was directed to provide the complete information to the Appellant within 7 days.

Grounds for the Second Appeal:
Non-compliance of the FAA’s order.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Inder Pal Kalra
Respondent: Mr. Sushil Kumar, Public Information Officer & S.E.;

The appellant states that he has now received all the information.

Decision:

The Appeal is disposed.

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
18 August 2010
(In any correspondence on this decision, mention the complete decision number.)(ND)

Page 2 of 2