Central Information Commission Judgements

Mr. M.K. Chotiwala Tripathi vs Municipal Corporation Of Delhi on 17 March, 2009

Central Information Commission
Mr. M.K. Chotiwala Tripathi vs Municipal Corporation Of Delhi on 17 March, 2009
                CENTRAL INFORMATION COMMISSION
                       Room no. 415, 4th Floor,
                     Block IV, Old JNU Campus,
                         New Delhi - 110067
                        Tel: +91 11 26161796

                                          Decision No. CIC /WB/C/2007/00985/SG/2238
                                                 Appeal No. CIC /WB/C/2007/00985/SG

Relevant Facts

emerging from the Appeal

Appellant : Mr. M.K. Chotiwala Tripathi,
A-382 D, New Ranjeet Nagar,
DDA Flat, New Delhi-110008.

Respondent : Deputy Commissioner &PIO,
Municipal Corporation of Delhi
Slum & JJ Department,Room No. 47,
Punarvas Bhawan, I.P.Estate,
New Delhi-110002.


RTI application filed on              :       12/04/2007
PIO replied                           :       19/04/2007
First appeal filed on                 :       not mentioned.
First Appellate Authority order       :       not mentioned
Second Appeal filed on                :       28/12/2007

Detail of required information:-

The appellant had asked in his RTI application that, please provide name and
address if B-3/4, Shahbad Daulat Pur had allotted under in setu up-gradation scheme.
Also provide photocopy of the allotment letter of plot No. B-3/4, Shahbad Daulat Pur,
Delhi. The appellant had asked about the space that leaves on road side and unauthorized
encroachment. The appellant also wants to know about site map and site plan etc.

The PIO replied:

The PIO had been supplied Para wise information to the appellant as per office record.
But appellant was dissatisfied by the PIO reply.

The Fist Appellate Authority Ordered:
Not replied.

Relevant facts emerging during hearing
The following were present.

Appellant: Mr. M.K. Chotiwala Tripathi
Respondent: Mr. D.P.Ture on behalf of Ms. Chandra Y. Reddy PIO
The following information must be provided:

1. The certified copy of the allotment letter.

2. A copy of the layout plan asked in point 2 of the RTI application.
The appellant would like to inspect files.

Decision:

The Appeal is allowed.

The PIO will facilitate an inspection of files by the appellant on 23, 24 and 25 March
2009 from 11am to 4.00pm. He will also give photocopies of records which the appellant
wants free of cost.

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

Shailesh Gandhi
Information Commissioner
17 March, 2009
(For any further correspondence, please mention the decision number for a quick disposal)