CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001420/13404
Appeal No. CIC/SG/A/2011/001420
Relevant facts emerging from the Appeal:
Appellant : Mr. Parmanand Sharma
Vill & PO-Rasoolpur Rithori
Distt-Bulandshahr
Uttar Pradesh-203202
Respondent : Mr. Navin Verma,
PIO (Central Zone) & SE-II,
Central Zone MCD,
Shiv mandir Marg, Near Jal Sadan,
Lajpatnagar-1, New Delhi-110024
RTI application filed on : 10/02/2011
PIO replied on : 10/03/2011
First Appeal filed on : 23/03/2011
First Appellate Authority order on : 20/04/2011
Second Appeal received on : 25/05/2011
SL. Query Reply of PIO
1. How many Properties are under As per record, requisite list is not available with the
construction in the Okhla Industrial department in complied/material form. However ,the
Area(Phase-1,2 & Phase-3)currently. Appellant can inspect relevant available records this
Please provide the full information with regard at 11.00 a.m with prior intimation in this regard, as
list. per the provision of RTI Act-2005.
2. Whether the permission of above Information sought through this query relates to Building
properties has taken from the building Department(HQ) for which RTI application has already
department. If yes then please provide been transferred to them.
photocopy of the same.
3. Whether the construction of above Future course of action does not come under the purview
properties are authorized or of RTI Act-2005 u/s 2(f) of the RTI Act-2005 as only
unauthorized. If unauthorized then what such information can be provided under the provisions of
is the further planning of RTIbAct-2005 which is available with the department in a
demolition/booking of same properties. material form. However details of booking of
Please provide the full information with unauthorized construction and deviations, noticed ,if any
time limitation. is available on the website of MCD i.e
www.mcdonline.gov.in
4. Whether construction of above Details of booking of unauthorized construction and
properties are running as per standard of deviations, noticed,if any is available on the website of
building department or not. Please MCD i.e mcdonline.gov.in. However Appellant can
provide full information. inspect relevant available record in this regard at 11.00
a.m with prior intimation in this regard as per provisions
of RTI Act-2005.
5. If the construction of above properties The details of completion certificate issued by this office
are running according to standard of is also on the above mentioned website of MCD.
building department. Then how many However, copies of the same cannot be provided to the
Completion Certificate(C.C) has been appellant being third party involvement under section 8(j)
given to how many properties. Please of the RTI Act-2005.
provide the photocopies and full
information to the Appellant.
6. What action expected against concerned Future course of action does not come under the purview
junior Engineer, Asst. Engineer and of RTI Act-2005 under section 2(f) of the RTI Act-2005
Executive Engineer for the authorize which is available with the department in a material form.
constructions in the area. Please provide
the time limitation for the same.
7. Please provide the Appellant the contact
As per record,Shri B.S.Gupta,Shri Muzaffer Naeem and
no. of J.E,A.E and EX.EN concerned Shri Shadab Alam.JE are assigned to look after the
for the construction of above properties
building activities in Okhla Phase-1,Okhla Phase-2,Okhla
in Okhla Phase 1,2 &3. Phase-3 respectively. Accordingly there official Mob.
Phone numbers are 9717788165, 9717787968,
9650798702.
8. If plan is passed from the concerned As stated in reply to Query No.2.
department for the construction of
above properties, Kindly provide the
photocopy of the plans.
Grounds for the First Appeal:
Reply of the PIO was neither complete nor satisfactory
Order of the First Appellate Authority (FAA):
The FAA directed the PIO to provide proper link at MCD's website to access the requisite information
and telephone nos. of the officials as per asked by the Appellant. Appeal disposed.
Ground of the Second Appeal:
Information furnished by the PIO, not satisfactory.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Parmanand Sharma;
Respondent: Mr. Navin Verma, PIO (Central Zone) & SE-II; Mr. Dinesh Kalra, AE(B) Head Quarter;
The PIO has provided the information available as per records. The appellant would like to inspect
the relevant records on 22 and 25 July 2011 from 02.00PM onwards at the Office of Building Department
Central Zone and Press Building Town Hall respectively.
Decision:
The Appeal is allowed.
The PIOs of Central Zone and Head Quarter are directed to facilitate an inspection
of the relevant records by the Appellant on 22 and 25 July 2011 from 02.00PM
respectively. They will give attested photocopies of records which the appellant wants free
of cost up each upto 100 pages.
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
12 July 2011
(In any correspondence on this decision, mention the complete decision number.) (SB)