Central Information Commission Judgements

Mr.Raj Roop vs Government Of Nct Of Delhi on 7 December, 2010

Central Information Commission
Mr.Raj Roop vs Government Of Nct Of Delhi on 7 December, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/002865/1335
                                                                   Appeal No. CIC/SG/A/2010/002865

Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Rajroop
                                           S/o Mr. Sardare
                                           Vill. Badusarai, Po-Chhawla,
                                           New Delhi - 110071.

Respondent                          :      Mr. Ashish Mohan

Public Information Officer & SDM (Nazafgarh)
Govt. of NCT of Delhi
SDM Offfice, BDO Office Complex,
Najafgarh, New Delhi-110043

RTI application filed on : 15/03/2010
PIO replied : 14/04/2010
First appeal filed on : 12/05/2010
First Appellate Authority order : 14/06/2010
Second Appeal received on : 14/07/2010

S. No. Information Sought Reply of the PIO

1. Rules for consolidation of the land There is a book on consolidation which could be obtained
which was consolidated in village from any book shop.
Badsara in 2005.

2. Name of the office and officer who During the process of consolidation, consolidation officer
participate in consolidation of the are present and other concerned offices are informed
land. formally according to the necessity.

3. Name of the officer who gave the Section 21(1) of Possession process of land was completed.

possession of the land while the
process of consolidation had not
completed.

4. No one could be given possession till It was wrong.

21/3 is not applied fully.

5. Reason for not consolidating the land Section 21(1) of Possession process of land was completed
of farmers at one place. and rectification is done under 21(2). But this case was in
the court hence it could not be done and was in the process
of Section 21(2).

First Appeal:

Not enclosed.

Order of the FAA:

The FAA in his order directed the PIO & Tehsildar (Palam) to reconsider the Application and furnish full
details as available on record to the Appellant within 15 days.
Ground of the Second Appeal:

Not clear.

Relevant Facts emerging during Hearing:
The following were present:

Appellant : Mr. Rajroop;

Respondent : Mr. Manoj Dahiya, Naib Tehsildar on behalf of Mr. Ashish Mohan, PIO & SDM;

The Appellant has been given the information as per the available records. He believes that the
department is not doing the consolidation as per the law. For this he would have to approach the
appropriate forum.

Decision:

The Appeal is dismissed.

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
07 December 2010
(In any correspondence on this decision, mention the complete decision number.) (GJ)