Central Information Commission Judgements

Mr. Radh Krishan vs Government Of Nct Of Delhi on 17 September, 2010

Central Information Commission
Mr. Radh Krishan vs Government Of Nct Of Delhi on 17 September, 2010
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                         Decision No. CIC/SG/A/2010/002107/9402
                                                                Appeal No. CIC/SG/A/2010/002107

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Radha Krishan
                                           C-102, Brij Vihar, C-Block
                                           P.O. Chander Nagar,
                                           Ghaziabad

Respondent                          :      Mr. Ashish Mohan
                                           The then PIO & SDM Narela
                                           Govt. of NCT of Delhi
                                           B.D.O. Office Complex, Alipur
                                           Narela, Delhi - 110036

RTI application filed on            :      15/04/2010
PIO replied                         :      not replied
First appeal filed on               :      14/05/2010
First Appellate Authority order     :      28/06/2010
Second Appeal received on           :      22/07/2010

Information Sought:-

1. What action has been taken on letter dated 16/03/2010.

2. Whether there is any report of khasra no. 106 having plot no. 487, 471, 472 give copy of the
copy of plant alongwith report.

3. Whether it is in the name of Mr. Vijay Pal. State clearly.

4. Whether plot no. 287 is in the name of Mr. Ashok Kumar s/o Didar singh.

5. Whether any action has been taken against illegal construction at plot no. 471, 472 and 287.

6. Why illegal constriction was no stopped even when the information about illegal construction
was given in time.

7. Whether action taken at the above property is correct as per law/rule.

8. Whether owner of 589 can demand mutation of the said plot.

9. Copy of the notings and correspondence given on the complaint/letter dated 16/03/2010.

10. When can I inspect Khata no. 836 at the office.

Reply of the Public Information Officer (PIO):-

No reply received from PIO.

Grounds for the First Appeal:

No reply received from PIO.

Order of the First Appellate Authority (FAA):

“On perusal of records, it is found that PIO/SDM(NL) has not furnished the information to the
appellant. PIO/SDM(NL) is directed to supply the information to the appellant within 15 days under
intimation to this office.”

Page 1 of 2

Grounds for the Second Appeal:

No information provided by PIO after the order of FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Radha Krishan;

Respondent: Mr. Ashish Mohan, the then PIO & SDM Narela;

The appellant admits that he has received the information. He has a grievance that the
information shows that he has not been allotted a plot which he is entitled to. The PIO assures that the
Consolidation Officer will be directed to look into the grievance.

Decision:

The Appeal is disposed.

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
17 September 2010
(In any correspondence on this decision, mention the complete decision number.)(KJ)

Page 2 of 2