CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001284/13289
Appeal No. CIC/SG/A/2011/001284
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Manoj Kumar,
S/o Late Sh. Om Prakash,
R/o 21/21, Rajniwas Marg,
Civil Lines, Delhi-110054
Respondent : Mr. V. R. Bansal
PIO & SE
Municipal Corporation of Delhi
Building Dept. SP Zone,
Idgah Road, Paharganj,
New Delhi
RTI application filed on : 11/02/2011
PIO replied : 30/03/2011
First appeal filed on : 18/03/2011
First Appellate Authority order : not ordered
Second Appeal received on : 11/05/2011
Information Sought by Appellant:
What is the status and outcome of the telegram Dated 1st Feb. 2011 sent by the undersigned to the
Chief Minister of Delhi, Director of Vigilance, Delhi Secretariat, Commissioner of
MCD, Deputy Commissioner (M.C.D) Sadar Pahar Genj Zone Delhi, and copies of which were also
sent to other civic Authorities to prevent illegal Construction in SP Zone ward’s
Delhi.
Reply of PIO:
Telegram dated 04/02/2011 is not traceable. The applicant is requested to provide the telegram dated
04/2/2011. As soon as possible telegram is received the status as desired by the applicant will be sent
immediately. However regarding the illegal construction in SP Zone wards it is submitted that no
specific property no. mentioned in the ID where unauthorized construction is carrying out. At this
stage no information can be given.
Grounds of the First Appeal:
Information provided is not satisfactory.
Order of the FAA:
Not ordered.
Ground of the Second Appeal:
Information provided is not satisfactory. No FAA order.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. I. U. Khan, EE(B) on behalf of Mr. V. R. Bansal, PIO & SE;
The RTI application had been filed with the Chief Minister’s office and it reached the PIO on
09/03/2011. Since the telegram mentioned by the Appellant has never received in the PIO’s office no
information could be provided. The PIO has provided this information to the Appellant.
Decision:
The Appeal is disposed.
Information available on the records appears to have been provided.
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
06 July 2011
(In any correspondence on this decision, mention the complete decision number.) (SH)