Central Information Commission Judgements

Mr. Jagdish Saxena vs Municipal Corporation Of Delhi. on 12 January, 2009

Central Information Commission
Mr. Jagdish Saxena vs Municipal Corporation Of Delhi. on 12 January, 2009
                   CENTRAL INFORMATION COMMISSION
                       Room No. 415, 4th Floor, Block IV,
                     Old JNU Campus, New Delhi -110 066.
                            Tel.: + 91 11 26161796

                                              Decision No. CIC /WB/A/2008/01374/SG/0991
                                                        Appeal No. CIC/WB/A/2008/01374/

Relevant Facts

emerging from the Appeal

Appellant : Mr. Jagdish Saxena
C/O Shri Ravinder Kumar
(Advocate)
37, Lawyers Chamber, Supreme Court of India.
New Delhi-110001

Respondent 1 : Deputy Commissioner & PIO,
Municipal Corporation of Delhi.
Rajouri Garden
New Delhi..

RTI filed on                          :      15/ 04/2008
PIO replied                           :      06/05/2008
First appeal filed on                 :      10/05/2008
First Appellate Authority order       :      No Order
Second Appeal filed on                :      31/07/2008

Information sought:

The appellant filed two RTI applications, the details of the information sought in respect of
both the RTI’s are as follows:

Sl.No Information sought PIO’s reply

Information sought in respect of the 2nd RTI No reply has been received to the
application. Notice of the DMC (amendment) Act
Please provide me a copy of the reply given 2003 addressed to Shri Mani Ram
by Mani Ram Gupta to MCD assessment & Gupta in respect of the property No.
collection department in connection with RZ-A-5, Gali No-10, East Sagarpur
Notice No. Tax/NGZ/2007/1, dated New Delhi.
31/07/2007 issued to him under section On enquiry it has been found that Shri
123A of the DMC amendment Act. MAni Ram Gupta is not the Owner of
the Property bearing No. RZ -A-5 (A-

5), Gali NO.10 East Sagarpur, as
such, Shri Mani Ram Gupta is not
required reply to the notice.

The First Appellate Authority Order:
No replied.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. A. K. Anand PIO
The respondent states that he has provided the appropriate reply.
Decision:

The appeal is dismissed.

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

Shailesh Gandhi
Information Commissioner
12 January, 2009.

(For any further correspondence, please mention the decision number for a quick disposal)