Central Information Commission Judgements

Mr. Manish Bhardwaj vs Municipal Corporation Of Delhi on 24 October, 2008

Central Information Commission
Mr. Manish Bhardwaj vs Municipal Corporation Of Delhi on 24 October, 2008
                    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/2007/01104/SG/00137
                                                              Appeal No. CIC/WB/A/2007/01104

Relevant Facts

emerging from the Appeal-

Appellant : Mr. Manish Bhardwaj
X /7, Shivaji Street,
Kothi Bhagwan Das,
Gandhi Nagar, Delhi- 110031

Respondent 1 : Deputy Commissioner Shahdara (South Zone)
& Public Information Officer under RTI, Act
2005
MUNICIPAL CORPORATION OF DELHI
Shahdara (South) Zone,
Shahdara, Delhi

RTI filed on : 09/04/2007
First appeal filed on : 08/05/2007
First Appellate Authority order : 05/06/2007
Second Appeal filed on : 29/06/2007

Detail of information required.
Information Sought The PIO replied. The First Appellate Authority
ordered.

The details of un-authorized The required information On scrutiny of the
construction reported by submitted by the concerned documents it has been
Gandhi Nagar, Geeta Colony, department is enclosed observed that misleading
Krishna Nagar, and Frash herewith. information has been
Bazar Police Station to the provided to the appellant,
department for the year 2005- Executive Engineer (Bldg.) therefore, PIO is directed to
2007 & number of un- Shahdara (South) Zone. fix the responsibility of
authorized constructions “The complaints received EE(B) to provide concert
booked for demolitions etc. from Gandhi Nagar, Geeta question specific information
Colony, Krishna Nagar, and to the appellant as per the
Frash Bazar Police Station provisions of the RTI Act
regarding unauthorized within 15 days
constructions are directly
marked to concerned area
A.Es for taking necessary
actions as per DMC Act and
details of complaints received
since 1.1.05 are not readily
available with the
department”.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. Radheshyam Gupta
The appellant has sent a letter saying he wishes to withdraw the appeal and that he has got the
information.

Decision:

The appeal is disposed.

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

Shailesh Gandhi
Information Commissioner
24 October, 2008

Decision No. CIC /WB/A/2007/01104/SG/137
Appeal No. CIC/WB/A/2007/01104/