Central Information Commission Judgements

Mr.Sanjay Agarwal vs Mcd, Gnct Delhi on 7 April, 2011

Central Information Commission
Mr.Sanjay Agarwal vs Mcd, Gnct Delhi on 7 April, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2011/000336/11902
                                                                    Appeal No. CIC/SG/A/2011/000336
Relevant Facts

emerging from the Appeal:

Appellant                             :     Mr. Sanjay Agarwal
                                            E-4/18, Krishna Nagar,
                                            Delhi-110051.

Respondent                            :     Mr. Pushkar Sharma

PIO & Superintendent Engineer-II
Municipal Corporation of Delhi,
South Zone, Zonal Office Building,
IIIrd Floor, Karkardooma,
Delhi-110092

RTI application filed on : 27/09/2010
PIO replied : not attached.

First appeal filed on : 09/11/2010
First Appellate Authority order : 10/12/2010
Second Appeal received on : 31/01/2011

Information sought by the appellant
The Appellant had complained about unauthorized construction in ward 223 on 1/09/2010 and wanted
information about action taken.

PIOs reply:

Not mentioned.

Grounds of the First Appeal:

Reply was unsatisfactory.

Order of the FAA:

“According to FAA, provided information is not specify and satisfactory. PIO was directed to send a fresh
reply by 15th December 2010.

Ground of the Second Appeal:

No information received after the order of the FAA..

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Sanjay Agarwal;

Respondent : Mr. J. P. Verma, EE(B) on behalf of Mr. Pushkar Sharma, PIO & SE-II;

The Appellant states that he has received no information so far on this matter. The PIO is directed
to provide the complete information to the Appellant before 25 April 2011.
Decision:

The Appeal is allowed.

The PIO is directed to provide the information to the appellant before 25 April 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
07 April 2011
(In any correspondence on this decision, mention the complete decision number.) (MS)