Central Information Commission Judgements

Mr.Pradeep Yadav vs Government Of Nct Of Delhi on 11 November, 2011

Central Information Commission
Mr.Pradeep Yadav vs Government Of Nct Of Delhi on 11 November, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                                File No: CIC/AD/A/2011/2090




Date  of Hearing :  November 11, 2011

Date of Decision :  November 11, 2011


Parties:

           Applicant

           Shri Pradeep Yadav
           R/o Near Rajkumar Jain House
           VPO, Rajokari
           New Delhi 110 038

           The Applicant was present along with Shri Krishan Yadav during the hearing

           Respondents

           O/o SDM (VV)
           Old Terminal Tax Building
           Kapashera
           New Delhi

           Represented by : Shri Ajit Singh, PIO




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/002090



                                                        ORDER

Background

1. The   Applicant   filed   an   RTI   Application   dt.8.6.11   with   the   PIO,   O/oSDM(VV),   GNCTD   seeking 

complete   information   along   with   all   documents   in   respect   of   all   the   encroachments   and   illegal 

constructions which have taken place in village Rajokri along with names of the officers who are 

engaged in this activity, action taken to end this encroachment and illegal construction and the no. of 

complaints that have been received in respect of the encroachment of Gaon Sabha Land and the 

action taken.   Shri Rajpal Singh, PIO replied on 6.7.11 enclosing the information furnished by the 

concerned officer (Copy not legible).   The Applicant filed an appeal dt.15.7.11 with the Appellate 

Authority expressing his dissatisfaction with   the information supplied.   Shri D.P.Dwivedi, Appellate 

Authority after hearing the matter on 28.7.11 disposed off the appeal vide his order dt.1.8.11 stating 

the following:

‘….the details regarding encroachment of Gaon Sabha land will have to be given by BDO(South  

West) and at the same time reply on illegal construction will have to be given by RA/SDM(VV) as  

PIO.  It is also seen that PIO has not applied himself before furnishing information to appellant.  To  

my mind the details of the cases registered u/s 81 etc. of DLR Act 1954 in the court of RA/SDM(VV)  

has to be given to the appellant along with Khasra Nos., same approach has to be applied by the  

PIO in respect of other parts of the RTI application.   PIO/SDM(VV) and PIO/BDO(SW) are hereby  

directed to reply the appellant within three weeks’.

The Applicant on apparently not receiving any further information,  filed a second appeal dt.Nil before 

CIC stating that Appellate Authority has passed the order without hearing him and that no information 

has been received even after the Appellate Authority has passed the order.

Decision

2. During the hearing, the Appellant submitted that the letter dt.19.7.11 inviting him to attend the hearing 

to be held by the AA on 28.7.11  was received  a day after the due date of hearing  on 29.7.11 and 

hence he was not able to attend the hearing . He also pointed out that the AA in his order has 

mentioned incorrectly  that he was present for the hearing .  He further complained that the  Appellate 

Authority ought to have passed the order only after hearing him.

3. The   Commission   after   hearing   the   submission  of   the  Appellant  and   after   having   noted   that  the 

Appellant is aggrieved at not being heard by the Appellate Authority,   remands the case back to the 

Appellate Authority with the direction that he   hear both parties and pass a speaking order within 

twenty days of receipt of this order.    The Appellant is at liberty to approach the Commission if he is 

still aggrieved with the decision of the Appellate Authority.

4. The Commission ordered accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Pradeep Yadav
R/o Near Rajkumar Jain House
VPO, Rajokari
New Delhi 110 038

2. The Public Information Officer
O/o SDM (VV)
Old Terminal Tax Building
Kapashera
New Delhi

3. The Appellate Authority
O/o Dy. Commissioner (SW)
Old Terminal Tax Building
Kapashera
New Delhi

4. Officer in charge, NIC