Central Information Commission Judgements

Mr. Inderpal Kalra vs Municipal Corporation Of Delhi on 15 April, 2010

Central Information Commission
Mr. Inderpal Kalra vs Municipal Corporation Of Delhi on 15 April, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2010/000402/7471
                                                          Appeal No. CIC/SG/A/2010/000402

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. Inderpal Kalra
                                            3141 Ram Bazaar
                                            Mori Gate
                                            Delhi- 110006.

Respondent                          :       Mr. Sushil Kumar
                                            Public Information Officer &
                                            Superintendent Engineer (SE)
                                            Municipal Corporation of Delhi
                                            (Building) City Zone
                                            Asaf Ali Road, Delhi.

RTI application filed on            :       07/12/2009
PIO replied                         :       14/12/2009
First appeal filed on               :       17/12/2009
First Appellate Authority order     :       08/01/2010
Second Appeal received on           :       09/02/2010

Sl                    Information sought                                  Reply of PIO
In reference to:

Inspection dated 04/12/2009 carried out by Sh. Devraj, JE (Building) City Zone, MCD Delhi of
the appellant’s property No. 3189 2nd floor Gali Sui Wali, Ram Bazaar, Mori Gate (Delhi)

1. Certified copies of the Directions issued by the Dy. The direction issued by the Authority
Commissioner, Superintendent Engineer, Ex. who inspected the property is a matter
Engineer (Bldg), Asstt Engineer (Bldg) of all City of official record and it is within the
Zone MCD to Sh. Devraj, JE for carrying out jurisdiction of JE concerned
inspection of the appellants above mentioned
property

2. Certified copies of the issued notice dated 04/12/2009 For certified copies of the breaking open
for Breaking Open the Locks for inspection of the 3rd of the lock notice is to visit the office
floor of the above mentioned property on any working day to inspect the
record after depositing requisite fee

3. Certified copies of the Inspection Report prepared by As no V/C was observed at the time of
Sh. Devraj ,JE (Bldg) of the above mentioned inspection the question of required
property copies does not arise

4. Certified copies of the photographs taken on As above
date04/12/2009 by Sh. Devraj of the appellant’s
property at the time of carrying out the inspection of
the appellant’s property

5. Certified copies of the file notings in respect of the As above
subject matter

6. Make necessary arguments for the appellant to As above
inspect files/officials documents/public documents in
respect for the subject matter

Grounds for First Appeal:

Incomplete and unsatisfactory information provided by the PIO.

Order of the FAA:

PIO directed to send specific reply to the appellant and inspection of documents has to be
permitted within a weeks time to the appellant.

Grounds for the Second Appeal:

Incomplete and unsatisfactory information provided by PIO and FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Absent;

Respondent: Mr. Sushil Kumar, Public Information Officer & Superintendent Engineer (SE);

The PIO shows that the copy of the notice under Section 433 read with Section 435 of
DMC Act dated 04/12/2009 was given to the Appellant on 21/01/2010.

Decision:

The Appeal is disposed.

The information has been provided.

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
15 April 2010
(In any correspondence on this decision, mention the complete decision number.) (DR)