CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/001665/8704
Appeal No. CIC/SG/A/2010/001665
Relevant Facts
emerging from the Appeal
Appellant : Mr. K.S. Shani,
A-246, Defense Colony
Delhi-110024
Respondent : Mr. R. Prasad
Public Information Officer & SE
Municipal Corporation of Delhi
Office of Superintending Engineer (Building)
Civil Lines Zones, 16 Rajpur Road
Delhi-110054
RTI application filed on : 02/04/2010
PIO replied : 09/04/2010
First appeal filed on : 27/04/2010
First Appellate Authority order : 15/05/2010
Second Appeal received on : 18/06/2010
Sl. Information Sought Reply of the PIO
1. Furnish the total unauthorized area of plot 21/31 mall Detail of U/C in P no. 21/31 mall road as per the
road, at the time of boarding against the notice dated booking of property file no………. dated
14/05/2010. 06/06/2005.
2. Furnish information regarding any further unauthorized Information enclosed.
construction has been added after booking of
unauthorized construction at 21/31 Mall Road.
3. Furnish copy of reports submitted by the private No information available.
architect engaged by the MCD (CLZ) for the status of
21/31 mall road 7 the details of the measurement taken
by the architect along with the report.
Grounds for the First Appeal:
Unsatisfactory information provided by CPIO.
Order of the First Appellate Authority (FAA):
The PIO is directed to provide complete information within 15 working days.
Grounds for the Second Appeal:
Unsatisfactory information provided by the CPIO.
Page 1 of 2
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. K.S. Shani;
Respondent: Mr. Ajay Kumar, AE(B) on behalf of Mr. R. Prasad, Public Information Officer & SE;
The appellant has been provided the information which shows that a FIR for unauthorized
construction was filed on 05/02/2009 in which it is recorded that unauthorized construction has been
booked. However, there is no name of any owner and it does not specifically mention the portion for
which the unauthorized construction has been booked. The PIO states that the names of the owners have
not been mentioned in the FIR, however the appellant states that he has a list of the owners of the
property. The respondent also states that there is no record of the portion for which the unauthorized
construction has been booked. The respondent is directed to check in the daily diary of the Junior
Engineers if any description of the unauthorized construction has been recorded. If this has been recorded
a photocopy will be sent to the appellant. If there is no record describing the unauthorized portion which
has been booked this will be stated.
Decision:
The Appeal is allowed.
The PIO is directed to give the information as directed above to the appellant before
10 August 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
26 July 2010
(In any correspondence on this decision, mention the complete decision number.)(ARG)
Page 2 of 2