CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110 066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2007/00798/SG/0265
Appeal No. CIC/WB/A/2007/00798/
Relevant Facts
emerging from the Appeal
Appellant : Mr.Mangat Ram Sharma,
13-A, 77-78, Brahampur,
Karol Bagh, Braham Puri,
New Delhi-110055.
Respondent 1 : Deputy Commissioner & PIO,
Municipal Corporation of Delhi,
Slum & JJ Department,
Room No.47,
Punarvas Bhawan, I.P.Estate,
New Delhi-110002.
RTI filed on : 21/12/2006 PIO replied : 10/01/2007 First appeal filed on : 08/02/2007 First Appellate Authority order : 14/03/2007 Second Appeal filed on : 22/06/2007
The appellant had sought information of their Quarter No. 77 and 78, Bock No. 13-A, Brahmpuri:
Information Sought PIO’s Reply
The appellant had sought information on the allotment of the said The PIO had provided point
property i.e. survey report, names of allottee, status of files, wise information to the
reasons of misplaced files, Rules of allotment, basis of allotment Appellant.
etc.
The First Appellate Authority ordered
The Director informed the information to the Applicant. Applicant has also inspected the file. The
information has been supplied nothing survive in Appeal. The case is therefore closed.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr.Mangat Ram Sharma
Respondent: Mr. D.P.Ture representing Mr. P.K.Panda, then PIO
The respondent has shown proof that all information has been provided. The appellant has a
grievance about what he believes is a wrong mutation and wants it corrected. This does not
fall in the domain of the Right to Information. Since all the information has been provided the
appeal is not sustainable.
Decision :
The appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
20th November, 08.