CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000286/7276
Appeal No. CIC/SG/A/2010/000286
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Naved Ahmed
297, Gali Kucha Mir. Ashiq
Chawri Bazar
Jama Masjid
Delhi- 110006.
Respondent : Mr. Ram Kishan
Public Information Officer &
Asstt. Settlement Commissioner
Land & Building Department
Govt. of NCT of Delhi
Custodian, Evacue Property Cell
Vikas Bhavan, Delhi- 110002.
RTI application filed on : 09/11/2009
PIO replied : 24/11/2009
First appeal filed on : Not mentioned
First Appellate Authority order : 08/01/2010
Second Appeal received on : 03/02/2010
Date of Notice of Hearing : 03/03/2010
Hearing Held on : 29/03/2010
Information Sought:
1. Certified copy of Custodian’s decision in relation to Khasra No. 3, Muncipl House No.
327, Okhla Village, Delhi
2. Certified copy of the proceeding of the file of the Appeal No. 323- A/ADCG/53
Title Name: Musarrat Jahan Begum w/o Hafiz Bashir Ahmed r/o 582, Gali Jute Wali,
Churiwalan, Jama Masjid, Delhi – 6 Versus Addl. C.E.P. Delhi
Reply of the PIO:
The 1st response of the PIO (Asstt. Settlement Commissioner) dated 24/11/2009 to the appellant
stated that the RTI application by the appellant required third party information and hence
requested the appellant to intimate the name of the present occupants of the property along with
his consent for further action.
The 2nd response of the PIO (Asstt. Settlement Commissioner) dated 02/12/2009 to the appellant
stated that no records related to the appeal number and title of the case was found and that the
appellant should check the details of the same.
Grounds for First Appeal:
Information not provided by the PIO.
Order of the FAA:
The SPIO directed to get the records traced and give a fresh reply to the appellant. The appellant
is also requested to render required information & assistance to SPIO which may help in locating
the record.
Grounds for the Second Appeal:
Not specified.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. Ram Kishan, Public Information Officer & Asstt. Settlement Commissioner;
The Respondent states that after obtaining clarifications form the Appellant the complete
information comprising 67 pages has been given to the Appellant on 25/03/2010.
Decision:
The Appeal is allowed.
The information has 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
29 March 2010
(In any correspondence on this decision, mention the complete decision number.)(DR)