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/2011/000334/11904
                                                                     Appeal No. CIC/SG/A/2011/000334
Relevant Facts

emerging from the Appeal:

Appellant                             :      Sh. Sanjay Aggarwal
                                             H.No. 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              :      19/08/2010
PIO replied                           :      not attached
First appeal filed on                 :      25/10/2010
First Appellate Authority order       :      29/11/2010
Second Appeal received on             :      28/01/2011

Information sought by the appellant

RTI is about illegal construction of Gandhi Nagar.

i) The appellant has asked regarding 50 illegal constructions in the areas of Gandhi Nagar,
Vidhan Sabha. List attached.

a) Did police inform MCD in written in the relation of above mentioned illegal
construction?

           b)        Did MCD register above construction?
           c)        Any illegal action is taken by MCD against these constructions? If yes, then what?
           d)        Is MCD took bribe for these construction?
           e)        Who is the responsible J.E. and beldar during the above illegal construction?
           f)        Did local J.E. can apart from the responsibility of these illegal constructions? If no,
                     then what action should take against them?
           g)        Can MCD checkout the secrets of these illegal constructions?
           h)        Is any legal action will be taken against these illegal constructions? If yes, then when
                     and what action will be taken.
           i)        Is these illegal construction are contempt of Delhi High Court and MCD Act?
           j)        Is MCD, take the information of Delhi Police as wrong?
           k)        Is these illegal constructions were held under pressure of Politicians?

Grounds of the First Appeal:
Reply was unsatisfactory.

Order of the FAA:

I have gone through the reply of the PIO. The PIO is directed to go through the record and provide
specific and point wise reply to the appellant within a week.
Ground of the Second Appeal:

No information given 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 Respondent states that a reply was sent to the Appellant on 21/10/2010 but has no evidence to
show that this was dispatched. The Appellant states that he has not received this. The Appellant states that
he has received the information on 04/04/2011 personally in which the information provided is false. The
Appellant had given 15 properties and sought information on unauthorized construction on this. In a
second query he had asked whether Delhi Police had informed MCD about this. The information provided
to him was that no unauthorized construction on the records of MCD and that Delhi Police has not
provided any information to MCD about the illegal construction. The Appellant has produced before the
Commission a number of papers by which Delhi Police has not informed MCD about the illegal and
unauthorized construction going on. It appears that there is a collusion between MCD officials and those
engaged in unauthorized construction because of which the information is delayed and false information is
provided.

Decision:

The Appeal is allowed.

The Commission directs Mr. J. P. Verma to provide the correct information to the
appellant before 25 April 2011.

The issue before the Commission is of not supplying the complete, required information by the PIO
within 30 days as required by the law.

From the facts before the Commission it appears that the PIO is guilty of not furnishing information
within the time specified under sub-section (1) of Section 7 by not replying within 30 days, as per the
requirement of the RTI Act.

It appears that the PIO’s actions attract the penal provisions of Section 20 (1). A showcause notice is
being issued to him, and he is directed give his reasons to the Commission to show cause why penalty
should not be levied on him.

He will present himself before the Commission at the above address on 11 May 2011 at 11.00am
alongwith his written submissions showing cause why penalty should not be imposed on him as mandated
under Section 20 (1). He will also submit proof of having given the information to the appellant.

If there are other persons responsible for the delay in providing the information to the Appellant the
PIO is directed to inform such persons of the show cause hearing and direct them to appear before the
Commission with him.

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)