CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/00895/SG/0823
Appeal No. CIC/WB/A/2008/00895/
Relevant Facts
emerging from the Appeal
Appellant : Mr. Mohinderjeet Singh,
37/6, East Patel Nagar,
New Delhi-110008.
Respondent 1 : Dy. Commissioner & PIO,
Municipal Corporation of Delhi,
Room No. 125, Town Hall,
Delhi-110006.
RTI application filed on : 09/04/2007 PIO replied : 27/04/2007 First appeal filed on : 05/06/2007 First Appellate Authority order : 24/07/2007 Second Appeal filed on : 06/05/2008
The Appellant had filed an application seeking information regarding conversion from lease
hold to free hold in respect of shop no. 23/16 East Patel Nagar. The queries with the PIO’s reply
as under:
S.No. Information Sought The PIO’s Reply
1. I hereby want to convert my Above You can apply to the Dept for conversion of the
mentioned shop from lease hold to free property.
hold right from the office of the MCD,
Town Hall, Delhi.
2. Kindly inform the details of conversion The details shall be available in a shape of a
from leasehold to right into free hold Brochure which is going to published soon.
rights.
The First Appellate Authority Ordered:
“DC (L & E) has clarified that by 31-10-07 the Dept. shall be publishing its brochure which shall also
contain the application form for conversion and Appellant can purchase the same on playing the
prescribed fee form the office of the Dy. Commissioner (L & E), press Building, Town Hall, Delhi.
Since the clarification as sought for, has been given to the Appellant.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Mohinderjeet Singh,
Respondent: Mr. Ved Prakash PIO
The respondent has exceeded his brief in contending that he will give a brochure which still
does not exist. However the PIO says there is a Corporation resolution 894 which he will give
to the appellant. If the Corporation has a policy for converting leasehold lands into freehold
they will give it. If no such policy exists they will state this categorically.
Decision:
Appeal is allowed.
The PIO will give the information mentioned above to the appellant before
15 January 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties
Shailesh Gandhi
Information Commissioner
1 January 2009
(Any correspondence on this decision, mention the complete decision number.)