Central Information Commission Judgements

Mr.Joginder Kumar vs Government Of Nct Of Delhi on 2 February, 2011

Central Information Commission
Mr.Joginder Kumar vs Government Of Nct Of Delhi on 2 February, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/003610/11235
                                                                    Appeal No. CIC/SG/A/2010/003610
Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Joginder Kumar,
                                            S/o Late Sh.Lakhi Ram,
                                            House No.324, Sunaro Wali Gali,
                                            Village and Post Office Kanjhawala,
                                            Delhi 110081.

Respondent                           :      Mr. Ajay Kumar

Public Information Officer & SDM(SV)
Revenue Department, GNCTD
Office of the Sub Divisional Magistrate,
(Saraswati Vihar),
Kanjhawala, Delhi 110081.


RTI application filed on             :      09/08/2010
PIO replied                          :      28/09/2010
First appeal filed on                :      13/10/2010
First Appellate Authority order      :      11/11/2010
Second Appeal received on            :      06/12/2010

Information Sought:

1. Details of rakba and names of entitled holder of 74(4) firni done and the nos. of khasra.

2. Details of the khasra no of road besides firni of industrial area for which entitled holders were given
single plot despite the fact that fell into the inner firni.

3. Details whether construction of khasra no. 441/1 road 41 is as per the Chukbandi scheme if not then
the details of the resolution it has been constructed under and the entitled holders have been given
single land.

4. Details whether khasra no 441/141 futa road, ex sizra 1997-98 Laladora has been shown in firni or
inner firni.

5. Details of the rakba on double amount of khasra no 59/29if 32 anas given then how and if not then the
reason for it.

6. Details of the khasra no and the gatha left on single land

7. Details whether Kanjhawala village is as per landmark 114 of Chakdambi border.

Reply of PIO:

1-The information sought has been enclosed.
2-Firni no. khasra no 143/444,143/454/2. 143/454 firni is done with rakba khasra no.
59/21-22. 143/454/2 no firni is done with rakba khasra no. musabi hall no.
61/24,25.60/21,22,23,24,25.

143/444 firni’s rakba no is (2-0)
143/454/2 firni’s rakba no(6-15).

The appellant has not sent the entitled holders no.
3-464,515,516 517 518 587 588 589 590 660 661 662 663 734 735 736 737 808 809
810 811 882 883 884 885 957 958 959 960 the rakba is allotted to the entitled holder
as per given in firni.entitled holder 811has got double rakba.
khasra no.

3-Khasra firni is registered as per th e143/444 field book .
4-The firni has been shown in khasra no 143/444 and field book.
5-Covered under 59/21(476)Laldora with firni also been done due to which demand
4-4 been done.

6-There is no firni’s 1 khasra as per field book in place of 6 gadas 7 gada width is
registered
143/444firni is as per field book 5 gadda width
143/454/2 firni is as per field book 5 gadda width
7- Kanjhawala village is as per landmark 114 of Chakdambi border.

First Appeal:

Vague and ambiguous information, appeals for complete information.

FAA’s Order:-

The PIO has already furnished the information to the appellant. Still the appellant seems dissatisfied.
Thus PIO is directed to call the appellant on a fixed day and time within 15 days to inspect the records and
identify the specific information. The appeal is thus disposed off.

Ground for the Second appeal:

Provision of the correct information.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Joginder Kumar;

Respondent : Mr. B. M. Gupta, NT and Mr. Anil Kumar, Patwari on behalf of Mr. Ajay Kumar, PIO &
SDM(SV);

The Appellant has been offered an inspection of the records but states that he is not willing to inspect the
records.

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
02 February 2011
(In any correspondence on this decision, mention the complete decision number.) (ns)