CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002866/10868
Appeal No. CIC/SG/A/2010/002866
Relevant Facts emerging from the Appeal
Appellant : Mr. Ravi Kumar,
C/o Mr. M. C. Gupta,
109, Vasundhara Apartments,
Plot No. 44, Sector IX, Rohini,
Delhi-110085
Respondent : Mr. N. C. Sharma
Public Information Officer & SE
Office of Superintendent Engineer (RH-I)
Municipal Corporation Of Delhi,
Rohini Zone, Near Rajiv Gandhi Cancer Hospital,
Sector 5 Rohini, New Delhi
RTI application filed on : 30/04/2010
PIO replied : 03/06/2010
First appeal filed on : 14/07/2010
First Appellate Authority order : 19/08/2010
Second Appeal received on : 07/10/2010
The Appellant had sought information regarding the side boundary wall of KD block. Pitam Pura (the
boundary wall adjacent to Flat numbers. KD-l, K.D-77, KD-81, KD-l73, Ku-177, KD-317 Pitam Pura,
Delhi, along with the service lane running parallel to road number 41,) which had been demolished.
Sr Information Sought Reply of PIO
.
1. Specify efforts made by MCD, Rohini Zone to identify those who No boundary wall was existed
caused demolition of the boundary wall under reference. there so no question of
demolition of the boundary wall.
2. Inform with the appropriate actions, MCD, Rohini Zone is Same as above.
contemplating to take against those who are responsible for the
demolition of the said boundary wall.
3. Specify the time period by which the boundary wall likely to be Same as above.
reconstructed to restore the residential Took of the lCD Block,
Pitam Pura.
First Appeal:
Unsatisfactory information given by the PIO.
Order of the FAA:
FAA ordered, “PIO is directed to look into the case and consult all necessary records and thereafter
furnish the correct and complete reply to appellant within three weeks.”
PIO inform on 06/09/2010 that “No boundary wall existing in the front side adjacent to Flat nos. KD-1,
KD-77, KD-81, KD-173, KD-177, KD-317 Pitampura.
Ground of the Second Appeal:
Appellant has received factually incorrect and incomplete information.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Harish Chandra representing Mr. Ravi Kumar,
Respondent : Mr. Rajesh Gupta, AE(Works) on behalf of Mr. N. C. Sharma, PIO & SE;
The PIO has provided the information based on the available records. The Appellant is producing
a MAP in which two closely spaced lines has been shown which the Appellant claims show a boundary
wall. The Respondent claims that these closely spaced lines do not represent a boundary wall and there is
no specific mention on the MAP about these lines representing a boundary wall. In view of this it appears
that the information available on the records has been provided to the appellant.
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
10 January 2011
(In any correspondence on this decision, mention the complete decision number.) (PBR)