Central Information Commission Judgements

Mr.Rajender Gupta vs Mcd, Gnct Delhi on 9 July, 2011

Central Information Commission
Mr.Rajender Gupta vs Mcd, Gnct Delhi on 9 July, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2011/001361/13340
                                                                   Appeal No. CIC/SG/A/2011/001361

Relevant facts emerging from the Appeal:

Appellant                            :     Mr. Rajinder Gupta,
                                           704, GT Road,
                                           Shahdara, Delhi- 3.

Respondent                           :     Mr. K. C. Meena
                                           PIO & SE-II
                                           Municipal Corporation of Delhi,
                                           West Zone, Vishal Enclave,
                                           Rajouri Garden, New Delhi.

RTI application filed on             :     23/02/2011
PIO replied on                       :     29/04/2011
First Appeal filed on                :     24/03/2011
First Appellate Authority order on   :     03/05/2011
Second Appeal received on            :     23/05/2011

SL.                             Information Sought                                      Reply of PIO
1.    Please furnish information regarding the illegal construction at the      No record is available in this
      Property no. WZ-1158 near Police Station ,Minakshi Garden,Tilak           matter in the office of S.E-II.
      Nagar,New Delhi.
      What is the present status of the particular property?
2.    Whether there is an illegal construction at the Property or NDMC has      As per S.E-II,West Zone
      approved the map for the the construction at the Propety no. stated       office record no map has been
      above.                                                                    passed for the construction in
      Which Engineer has been given the responsibility to notice the            the property.
      construction at the property according to the map?
      As per Ministry of Urban Development and Poverty Elevation (Sub-
      section-letter no.-J-13036/3/96-DD11B dated 28/08/2000) Each field
      officer has to maintain a diary.
      Please furnish the photocopy of that particular diary.
3.    If the map for the construction has been passed,whether all relevant      As Above.
      requirement have been fulfilled or not.Please furnish complete details
      about the location of doors,window etc. in the house.
4.    Please furnish details to the Appellant whether the construction of the   As Above
      Building is being done at the minimum distance from the specified
      place of Indian Electricity Regulation.
5.    Please furnish information whether the the vacant space left out as per   As Above
      SAT Back Rules is a part of the corridor or not.
6.    Please furnish detail whether the Approval of the map for the             As Above
      construction has been done according to the Residential purpose,Flat
      construction purpose or Commercial purpose.
7.    If the Property is booked, whether Demolition order has been              No record is available in this
      introduced or not.                                                        matter in the office of S.E-
       Till when prosecution will take place for the property.Please furnish II/West Zone.
      complete details of it.
8.    Please furnish complete details whether the Local Police As Above
      Superintendent has been informed regarding the illegal construction of
      Building at the property.
9.    When did MCD gave written order for the construction of building .     Same as answer to Q. No.2.
      Please furnish information regarding the officers of MCD who
      provided a written order and also furnish certified copy of Diary No.
I would like to inspect the said property.
Grounds for the First Appeal:
No information furnished by the PIO within stipulated time.

Order of the First Appellate Authority (FAA):
The FAA stated that the PIO has already furnished the information but the complete requisite information
should be furnished to the Appellant within 15 days time . Appeal disposed.

Ground of the Second Appeal:
Information furnished by the PIO, not satisfactory.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Rajinder Gupta;

Respondent: Mr. K. C. Meena, PIO & SE-II;

The appellant has two major issues in the information provided by the PIO:
1- No property number was mutinied in the initial replies and this was mentioned only after the
order of the FAA. The PIO is directed to ensure that in such RTI applications the number of
the property is mentioned when the replies are given.
2- Specific information on the complaint of the Appellant has not been provided.

The PIO is directed to provide the action taken on the complaint in the following format:

Date on which Name and designation of Action taken Date on which forwarded to
Complaint received The officer receiving it. Next officer/office.

*there will be as many rows as the number of officers who handled the complaint.

Attested photocopies of all letters and notings will be provided.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information about the action on the complaint of
the Appellant in the format given above to the Appellant before 25 July 2011.
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
09 July 2011
(In any correspondence on this decision, mention the complete decision number.) (S