Central Information Commission Judgements

Mr. Kali Ram Tomar vs Municipal Corporation Of Delhi on 15 January, 2010

Central Information Commission
Mr. Kali Ram Tomar vs Municipal Corporation Of Delhi on 15 January, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                     Decision No.CIC/SG/A/2009/003058/6405
                                                           Appeal No. CIC/SG/A/2009/003058

Appellant                                   :       Mr. Kali Ram Tomar
                                                    1/4196, Ram Nagar Extn.
                                                    Loni Road, Shahdara,
                                                    Delhi-110032

Respondent                                  :       Mr. Naveen Verma
                                                    Public Information Officer & SE-I
                                                    O/o the Suptdg. Engineer ( C)-I
                                                    Municipal Corporation of Delhi,
                                                    Central Zone, Lajpat Nagar,
                                                    New Delhi-110024

RTI application filed on                    :       01/10/2009 ID. 4301
PIO replied                                 :       27/10/2009
First Appeal filed on                       :       04/11/2009
First Appellate Authority order             :       07/12/2009
Second Appeal Received on                   :       03/12/2009
Notice of Hearing Sent on                   :       14/12/2009
Hearing Held on                             :       15/01/2010

Information sought:
Appellant sought information vide different application IDs with similar nature regarding illegal
constructions, total no. of constructions, number of the constructions with their names &
addresses, number of demolished illegal constructions, list of properties against which
complaints made, constructions being done by various builders during 01/01/2009 to 15/09/2009
in following municipal wards :

 ID no. Ward no.                    Area
 4301     177,                      Sangam Vihar
 4263     188                       Sangam Vihar East
 4261     186                       Sangam Vihar West
 4262     187                       Sangam Vihar Central
 4257     185                       Tuglakabad Extn.
 4258     197                       Tuglakabad
 4267     208                       Sarita Vihar
 4268     207                       Madanpur Khadar
Appellant sought information on following points in respect of ward no. mentioned above:
 Sl.No             Information Sought                              Reply of PIO
 1.     Whether it was true that illegal It relates to Laws Department.
        construction in Delhi had been banned by
        the Court.

                                                                                 Page no. 1 of 3
  2.     Total number of constructions done in        Requisite information is not available with
        Ward no. as mentioned above of each          this office on record.
        area(s) from 01/01/2009 to 15/09/2009.
 3.     Number of the constructions with names       As per record, this office has not
        & addresses of which map were passed         sanctioned a building plan under ward No.
        by the MCD.                                  188 (Sangam Vihar (East)) for the period
                                                     from 01/01/2009 to 15/09/2009.
 4.     Number of the constructions with names       Documents           containing   requisite
        & addresses found illegal (out of them).     information (booking of unauthorized
                                                     construction in Building Deptt., Central
                                                     Zone) can be furnished to the Appellant
                                                     on deposition of the Rs 108/ for 54
                                                     documents.
 5.     Total number of illegal constructions        Documents           containing   requisite
        demolished & list of their addresses         information (booking of unauthorized
        (during said period).                        construction in Building Deptt., Central
                                                     Zone) can be furnished to the Appellant
                                                     on deposition of the Rs 254/ for 127
                                                     documents.
 6.     Total number of demolished illegal           Reply of point No. 4 above, contains reply
        constructions & list of their addresses to   to this point also.
        which notice of demolishing sent.
 7.     Total number of demolished illegal           Since no building plan is sanctioned by
        constructions & list of their addresses of   his office in Ward NO. 18 (Sangam Vihar
        which were not constructed as per map        (East))
        accepted.
 8.     List of properties against which             Documents         containing     requested
        complaints made to MCD regarding             information      from     01/01/2009    to
        illegal constructions during said period.    15/09/2009 (complaints received in the
                                                     Building Deptt., Central Zone) can be
                                                     furnished to the Appellant on deposition
                                                     of Rs. 3990 for 1995 documents @ Rs 2/.
                                                     per document.
 9.      Action taken against the officials who Requisite information is not available with
         made illegal construction.                  this office on record.
 10.     Number of construction being continued -do-
         in said ward at present. Provide list of
         their addresses.
 11.     Appellant asked date & time for What is sought by the Appellant on this
         inspection of the constructions with point, is not information.
         officials.
Grounds for First Appeal:
Point no. 4, 5, 8: Appellant sought information regarding ward no. mentioned above while PIO
demanding fee for the documents concerned with Central zone.
Para no. 10 : Information not provided.

Order of the First Appellate Authority:
In respect of all ID mentioned above FAA mentioned following;
FAA stated that it would disproportionately divert the resources of the pubic authority as the
information sought by the Appellant was voluminous. The Appellant was advised to minimize

                                                                                 Page no. 2 of 3
 and prioritize the requirement of data/information, of the same could be provided at the least
cost. Appellant was allowed inspection of relevant record with prior intimation to the PIO.

Grounds for Second Appeal:
False & Misleading information.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Kali Ram Tomar;

Respondent: Mr. J.S.Yadav, EE on behalf of Mr. Naveen Verma, PIO & SE-I;

The Appellant was asked to deposit additional fees which he felt were excessive. The
appellant would like to inspect the records and take photocopies of the relevant information.

Decision:

The appeal is disposed.

The PIO will facilitate an inspection of the relevant records to the Appellant on 28
January 2010 at 11.00am. He will be given photocopies of the records which he wants on
payment of additional fees as per the rules.

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 January 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj

Page no. 3 of 3