Central Information Commission Judgements

Mr. Jagat Singh Nagar vs Govt. Of Nct Of Delhi on 24 February, 2010

Central Information Commission
Mr. Jagat Singh Nagar vs Govt. Of Nct Of Delhi on 24 February, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/000129/6942
                                                           Appeal No. CIC/SG/A/2010/000129

Relevant Facts

emerging from the Appeal:

Appellant                             :      Mr. Jagat Singh Nagar
                                             186,Village Mandawali,Fazalpur
                                             Delhi-110092

Respondent                            :     Mr. Bansh Raj
                                            Public Information Officer &
                                            ADM/LAC (East)
                                            Govt. of NCT of Delhi
                                            L.M.Bundh Shastri Nagar
                                            New Delhi-110031

RTI application filed on              :     08/07/2009
PIO replied                           :     13/08/2009
First appeal filed on                 :     04/09/2009
First Appellate Authority order       :     15/10/2009
Second Appeal received on             :     13/01/2010
Date of Notice of Hearing             :     21/01/2010
Hearing Held On                       :     24/02/2010

Information sought:

1. The certified copies of the payment certificates of the 14 applications filed in regard of
khasra no.s as specified in the RTI application and also the copies of RD and map of that
ones.

2. The name of the court RFA-ADJ 30-31.

PIO’s reply:

The information sought by the Applicant is very large/ lengthy, which would disproportionately
divert the resources of the LA branch. Therefore information required will be provided in one
month.

Grounds for First Appeal:

No information provided by the PIO.

Order of the FAA:

The PIO was directed to provide the information to the Appellant by 31/10/2009.

Ground of the Second Appeal:

The information provided by the PIO after FAA’s order is incomplete and unsatisfactory. The
Appellant also alleges corruption charges against the officials of the department.
Relevant Facts emerging during Hearing:

The following were present:

Appellant : Mr. Jagat Singh Nagar;

Respondent : Mr. Bansh Raj, Public Information Officer & ADM/LAC (East);

Mr. Navin Kumar Verma, APIO & Tehsildar;

The PIO has given information. It appears that the appellant wants information to the
collated in a format of his choice which can help him to file a case in a court. The information
that he seems would be available in the RD Register according to him and the PIO is directed to
give him photocopies of the RD Register indentified by the Appellant during the inspection on
08 March 2010 from 11.00AM.

Decision:

The Appeal is allowed.

The PIO is directed to give the photocopies of the RD register as directed above to the
appellant before 10 March 2010.

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
24 February 2010
(In any correspondence on this decision, mention the complete decision number.)(VA)