CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor, Block IV,
Old JNU Campus, New Delhi -110 066.
Tel.: + 91 11 26161796
Decision No. CIC /WB/A/2008/01098/SG/1062
Appeal No. CIC/WB/A/2008/01098/
Relevant Facts
emerging from the Appeal
Appellant : Mr. R. P. Yadav,
8647/14-B, Shidi Pura, Karol Bagh,
New Delhi – 110005.
Respondent 1 : Dy. Commissioner & SPIO,
Municipal Corporation of Delhi,
Sadar Pahar Gunj Road, Idgah Road,
Delhi – 110006.
RTI application filed on : 03/01/2008 PIO replied : 31/01/2008 First appeal filed on : 22/02/2008 First Appellate Authority order : Not Mentioned. Second Appeal filed on : 19/06/2008
The Appellant had filed an application regarding the Property/Tax Dept.
The details of information required as under with the PIO’s reply:
S.No Information sought The PIO’s reply
1. Who is/are the recorded tax payer (s) of Records are as follows:
the property bearing Municipal No. 8796 1. Sh Ram Phal Yadav, P. No. 8796,
situated at Shidi Pura, Rani Jhansi Road, Shidi Pur.
ND from 1970 to date? 2. Sh. Shyam Sunder, P. No.8796, SP.
3. Sh. Sohan Lal, Mohan Lal, P. No
8796, Shidi Pur.
2. Whether the entire property is assessed to As per the record, this property is
house tax as one unit? running under different taxable values.
The tax payer had not paid the tax yet.
3. Whether the aforesaid property bearing As per the records, mutation has not
Municipal No. 8796 was ever mutated in been done.
a new name, if so, name, father’s name
and address of such person in whose
name it was mutated, date of mutation
and cause for mutation and nature of and
details of documents accompanying the
request for mutation?
4. Extent and details of construction on each Copies of the “A” form of year 1986-
floor of the property bearing Municipal 87 and 187-88 been enclosed.
No. 8796 as recorded in rough recorded
register (RAR) of each and every survey
conducted during 1970 to date along with
the names of occupants and their status
(tenant or owner) and purpose of use.
First Appellate Authority Ordered:
Not Mentioned.
Relevant facts emerging during hearing:
The following were present.
Appellant: Absent
Respondent: Mr. Shivkumar respresenting Mr. R.C. Dhankar PIO
The respondent states that he has provided all the information as per the available records.
Decision:
The appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
14th January, 2009
(For any further correspondence, please mention the decision number for a quick disposal)