CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/01196/SG/0864
Appeal No. CIC/WB/A/2008/01196/
Relevant Facts
emerging from the Appeal
Appellant : Mr. K. Chand,
WZ-107, Street No.14, Krishna Puri,
New Delhi-110018.
Respondent 1 : Joint. Secretary & PIO,
Govt. of NCT of Delhi,
Ministry of Urban Development,
C Wing, Nirman Bhawan,
New Delhi.
RTI application filed on : 17/10/2007
PIO replied : 15/01/2008
First appeal filed on : 18/01/2008
First Appellate Authority order : 08/02/2008
Second Appeal filed on : 04/07/2008
Information Sought:
The Appellant had filed an application regarding the Classification of colonies in Delhi under Unit
Area method i.e. A, B, C, D, E, F, G in Master Plan Delhi-2001 and corrected up to 07-th September,
2006.
The PIO’s Reply:
It is stated that Part-I of the ID relates to Town Planning and Part-II of ID relates party
With Town Planning Department and party with A & C Dept.
The First Appellate Authority Ordered:
“It is also seen that the original I.D. has been transferred to other Department. The PIO i.e. A & C is
directed to furnish the reply to the appellant, if the information is available in their record within 10
days from the receipt of this order.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. K. Chand
Respondent: Mr. R.K.Gupta representing Mr. A.K.Ambast PIO
PIO of building department to whom notice was issued was absent
Some information has been provided to the appellant by A&C department. The appellant
wants a classification of the colonies as authorized, unauthorized etc. The respondent states
that to his knowledge this information is not available in the format asked for by the
appellant. The appellant has produced various papers of MCD in which it is stated that certain
colonies are authorized, unauthorized and so on. He therefore contends that MCD has this
record.
The respondent has submitted that an application was made to Ministry of Urban
Development, Central Government who transferred it to DDA and they in tern transferred it
to MCD. Within the MCD the application was transferred to Town and Planning department.
They in tern transferred to assessment and collection department. The first appellate authority
wised its order dated 31st Jan, 2008 directed to the PIO, Shri A,K,Ambast to reply to the
appellant if the information is available in the record. The PIO furnished the information to
the appellant that is 36 pages indicating list of colonies indicating categories.
It is not possible for the Commission to resolve this issue. It therefore directs the
Additional Commissioner,-Engineering, -to certify if this record is available or not. If the
record is available the appropriate PIOs should be directed to provide the information directly
to the appellant. If this information is not available in the MCD the Additional
Commissioner -Eng. will send the Commission a certificate to the effect that this information
is not available and send a copy of the same to the appellant.
Decision:
Appeal is allowed.
The Additional Commissioner will either direct the appropriate officers to ensure that
the information is sent to the to the appellant before 30 January 2009, or issue a
certificate by then to the appellant and the Commission that such information is not
available in the format with MCD.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties
Shailesh Gandhi
Information Commissioner
5 January 2009
(In any correspondence on this decision, mentioned the complete decision number.)