Central Information Commission Judgements

Mr.Ramswaroop vs Mcd, Gnct Delhi on 22 November, 2010

Central Information Commission
Mr.Ramswaroop vs Mcd, Gnct Delhi on 22 November, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/002603/10107
                                                                   Appeal No. CIC/SG/A/2010/002603

Relevant Facts

emerging from the Appeal

Appellant : Mr. Ram Swarup
B – 590, Holami Kalan,
Ph-2, Delhi – 110082.

Respondent : Mr. C. K. Bajaj
Public Information Officer & Budget and Finance Officer
Delhi Urban Shelter Improvement Board
Govt. of NCT of Delhi
Room No.8, Punarwas Bhawan,
I. P. Estate, Delhi – 110002.


RTI application filed on            :       20/04/2010
PIO replied                         :       19/05/2010
First appeal filed on               :       23/06/2010
First Appellate Authority order     :       03/08/2010
Second Appeal received on           :       16/09/2010
Notice of Hearing sent on           :       19/10/2010

The Appellant has sought following information regarding his complaint dated 22/01/2004.

S. No. Information Sought PIO’s reply

1. Details of action taken against the Application was not enclosed with
said application. annexure.

2. Number of shops to be allocated in The shops are sold after auctioning the
Punarwas Colony, Holami Kalan, plot and availing the list by Engineering
Phase-2 along with date by which it Department. However, Delhi Govt has
will be allocated. put a stop on selling of any unit.

3. Rules and condition for the Rules and conditions are published in the
allocation. newspaper.

4. Details of minimum price of the Price of shops are made available by the
shop and whether the rehabilitated Finance Department.

                people     will    be   given    any
                seniority/rebate.

First Appeal:

Incomplete and unsatisfactory information received from the PIO..

Order of the FAA:

The FAA in his order concurred with the reply given by the PIO.

Ground of the Second Appeal:

Unfair disposal of the Appeal by the FAA.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Ram Swarup;

Respondent : Mr. Shiv Kumar, AAO on behalf of Mr. C. K. Bajaj, PIO & Budget and Finance Officer;

Mr. Khem Chand, PIO & Dy. Director (RP Cell);

The PIO has given enough information but has offered the following clarifications which are being
recorded below:

1- Query-2: The PIO stated that no decision has been taken for total number of shops to be
allotted.

2- Query-3: The term and conditions for the allotment has not been finalized.
3- Query-4: The price at which the shops are to be allotted has also not been finalized.

Decision:

The Appeal is disposed.

The information has been provided to the Appellant.
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
22 November 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)