Central Information Commission Judgements

Mr. Pratap Gandas vs Govt Of Nct Of Delhi, Urban … on 18 February, 2009

Central Information Commission
Mr. Pratap Gandas vs Govt Of Nct Of Delhi, Urban … on 18 February, 2009
                CENTRAL INFORMATION COMMISSION
                   Room No. 415, 4th Floor, Block IV,
                         Old JNU Campus,
                         New Delhi -110 067
                        Tel: + 91 11 26161796

                                         Decision No. CIC /WB/A/2008/00863/SG/1767
                                                Appeal No. CIC/WB/A/2008/00863/SG

Relevant Facts

emerging from the Appeal

Appellant : Mr. Pratap Gandas,
33A/9, Vill. Kishangarh,
Vasant Kunj
New Delhi-110070.

Respondent 1                         :      Mr. Pradeep Baijal.
                                            Deputy Secretary (UC) & PIO,
                                            Govt of NCT of Delhi.
                                            Urban Development Department,
                                            9th Level 'C' Wing, Delhi Secretariat,
                                            I.P.Estate, New Delhi-110001.

RTI application filed on               :       18/02/2008
PIO replied                            :       25/02/2008
First appeal filed on                  :       14/03/2008
First Appellate Authority order        :       20/04/2008
Second Appeal filed on                 :       12/05/2008

The appellant had asked in RTI application regarding list of
owners/residents/members of the illegal and unauthorized colony namely “Village
Pusteni Kishangarh, RWA, Vasant Kunj, New Delhi-70 and layout plan of said
area.

Detail of required information:-

1. Certified copy of the latest/fresh list of owners/residents/members of the illegal
and unauthorized colony namely “Village Pusteni Kishangarh, RWA, Vasant Kunj, New
Delhi-110070” submitted in Dec. 2007/Jan. 2008 with the Govt. of NCT of Delhi with
Application for Regularization of the same. It’s previous registration no. 115.

2. Certified copy of the layout plan of the “Village Pusteni Kishangarh, Resident
Welfare Association, Vasant Kunj, New Delhi-110070” as mentioned in Para 1 above.

The PIO replied:-

Kindly refer to your letter no. RTI/UD/2007-08/ID/603/3452 dated 20/02/2008 regarding
providing information under RTI Act, 2005 vide I.D. No. 603 dated 18/02/2008. The
appellant requested to provide the lay plan and list of owners/residents/members of
village pusteni Kishangarh, RWA, Vasant Kunj, New Delhi-70. in this regard it is stated
that the layout plans with other documents in respect of unauthorized colonies have been
sent to DDA and MCD for scrutiny of the layout plans. Before scrutiny and approval of
layout plans as per guidelines by local bodies/DDA, it is not possible to provide the
information to the applicant.

The First Appellate Authority ordered: –

Having not satisfied with the reply given by the PIO, Sh. Pratap Singh Gandas, filed
appeal under the said Act on 27/03/2008. the appeal was entertained and hearing was
fixed on 10/04/2008 at 03.00 pm by sending a notice to the appellant.
The appellant did not appear for hearing of the appeal before me on the said date upto
4.20 pm. However, Sh. Hans Raj, Addl. Secy. UD and Sh. V.K.Gupta were present on
the day of hearing.

In view of the circumstances explained above.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Pratap Gandas
Respondent: Mr. S.K.S. Yadav PIO
The appellant has received all the information and is satisfied.

Decision:

The Appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
18 February 2009

(In any case correspondence on this decision, mention the complete decision number.)