Central Information Commission Judgements

Mr.Om Prakash Gupta vs Mcd, Gnct Delhi on 4 November, 2011

Central Information Commission
Mr.Om Prakash Gupta vs Mcd, Gnct Delhi on 4 November, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                           Decision No. CIC/SG/A/2011/001888/15486
                                                                   Appeal No. CIC/SG/A/2011/001888
Relevant facts emerging from the Appeal:

Appellant                            :     Mr. Om Prakash Gupta
                                           129-B, Block B / U&V,
                                           Shalimar Bagh,
                                           Delhi - 110088

Respondent                           :     Mr. R. K. Sethi,
                                           Deemed PIO & AE(B-I);
                                           Municipal Corporation of Delhi
                                           Rohini Zone, Sector - 5.
                                           Rohini

RTI application filed on             :     21/12/2010
PIO replied on                       :     28/01/2011
First Appeal filed on                :     24/02/2011
First Appellate Authority order of   :     03/05/2011
Second Appeal received on            :     18/07/2011

The information sought: The Appellant wants to information about:
   1. What kind of suitable stern actions taken by the MCD till date in order to set the things right
       altogether by virtue of my "UMPTEEN COMPLAINTS" with photographs since, 29-06-09 to get
       appropriate order for all my grievances redressed against remorseless, boorish and lawless
       neighbour for unscrupulously defying the earlier joint demolition action of the MCD & police dtd
       22.04.09?
   2. The complaint was directed by both the office of the DDA and Police to approach the office of the
       MCD, Rohini Zone for getting all his grievances redressal and also, the Dy. Zonal Commissioner
       of MCD, Rohini Zone was requested to look into the matter and take suitable stern actions
       accordingly by both the offices of the DDA and Police (i.e., Vide Annexure - VI & I )
       highlighting that "it is upto MCD to take an suitable stern action and they are always ready to
       assist MCD due to the fact that the area U&V, Shalimar bagh, Delhi - 88 is a de-noticed area and
       the building activities have been transferred to MCD, etc." so. What kind of appropriate actions
       took by MCD till date by virtue of the offices of the DDA and police initiative in said regard?
   3. Mr. & Mrs. Kulwant singh always fathers their sectarian supporters & miscreant elements etc, and
       BLUSTERS TONELESSLY "We free holed our MIG Flat from the DDA and also, got permission
       from the offices of the MCD and police to defy their earlier joint demolition action of dtd.
       22.04.09, Therefore, the offices of the DDA, MCD and police have no right left to restrict us. So
       We warn: you better inform the entire matter and bear all your mental agony and harassment
       nonchalantly. ELSE, We will see you and teach you a lesson, etc. (Vide Annexure-II: Grounds of
       Objection no. - 2,8,9,10 & 11) " Which is not only atrocious but unpardonable also. What is your
       opinion in this regard?
   4. Finally when MCD is going to take suitable stern unscrupulous and lawless neighbour in order to
       sat the things right altogether in the " FRONT COURTYARD" postion of his DDA (MIG) Flat
       No. 128-A (Ground Floor), Pocket - U&V, Shalimar Bagh, Delhi - 110088? What is the reason
       for undue delay?
 The PIO reply:
   1. The action against unauthorized what reaction in flat No. 128A, U&V block Shalimar bagh has
      been initiated by the Deptt.
   2. Same as above
   3. Not covered under The RTI out.
   4. Not covered under The RTI out.

Grounds for the First Appeal:
Not Mentioned
Order of the First Appellate Authority (FAA):
The case was taken up today. The original application of the appellant reply given ----- PIO and contents
of appeal memo have been gone through. I find that the reply ---- by the PIO in respect of para 1 & 2 are
vague and non specific. Shri Yogender ----- EE(B) who was present during discussion had assured that
elaborate & detailed --- submitted within 10 days.

Ground of the Second Appeal:
The applicant is not satisfied with the PIO reply and unsatisfactory order was passed by the First
Appellate Authority.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Om Prakash Gupta;

Respondent: Mr. R. K. Sethi, Deemed PIO & AE(B-I);

The PIO has given the reply after the order of the FAA which shows that no action has been taken
against unauthorized construction. The respondent states that now on 19/10/2011 after taking due
permission the said property has been booked for unauthorized construction. The copy of the said
unauthorized booking record is being given to the Appellant before the Commission.

Decision:

The Appeal is disposed.

Information available on the records 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
04 November 2011
(In any correspondence on this decision, mention the complete decision number.)PG