Central Information Commission Judgements

Mr.Sanjay Kumar vs Mcd, Gnct Delhi on 10 September, 2010

Central Information Commission
Mr.Sanjay Kumar vs Mcd, Gnct Delhi on 10 September, 2010
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office),
                           Old JNU Campus, New Delhi - 110067.
                                  Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2010/002114/9346
                                                                    Appeal No. CIC/SG/A/2010/002114


Relevant Facts

emerging from the Appeal:

Appellant                            :      Mr. Sanjay Kumar
                                            C/o LIC of India
                                            Branch 11-N, 18A/2, Ward No.1,
                                            Mehrauli, New Delhi-110030

Respondent                           :      Mr. Rajesh Khanna
                                            PIO & Suptdg. Engineer
                                            Municipal Corporation of Delhi
                                            Overhead Water Tank,
                                            Najafgarh, New Delhi-110043.

RTI application filed on             :      29/12/2009
PIO replied                          :      10/02/2010
First appeal filed on                :      09/03/2010
First Appellate Authority order      :      20/04/2010
Second Appeal received on            :      23/07/2010

Sr. No.                          Information sought                                 PIO's reply

1. Provide a copy of the encroachment policy of the area west Copy attached.

Sagar Pur, New Delhi-110046 (Najafgarh Zone).

2. New Projections outside at area allowed or not? As above.

3. Inspection report of construction of tow roads/gali:- There is no such inspection report

1) Gali No. 65 (J-Block) available in this office.

2) Gali No. 65 (Back Gali)

4. Whether sewer/manhole outside plot boundary are allowed Main sewer line of gali grating is
as per rules or not? allowed in the public interest.

5. A copy of norms to deal with the problems of encroachment Copy attached.

& parking.

Grounds for First Appeal:

Not enclosed.

Order of the First Appellate Authority:

“The Appellant has filed an appeal on 09.03.10. The Appellant is satisfied with the information provided
by the PlO. However incase of QM: he wants the provision of jalies be made at appropriate places, so that,
the water logging of rain water may not be happen and could be drained out properly. Therefore,
PIO/SE/NGZ is directed to take the action in procedure within 30 days.”

Grounds for Second Appeal
Unsatisfactory response.

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

Respondent: Mr. Manoj Kumar Verma, EE(M-II) on behalf of Mr. Rajesh Khanna, PIO & SE;

The information has been provided to the appellant and certain action has also been taken after the
order of the First Appellate Authority.

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 cost as per Section 7(6) of RTI Ac.

Shailesh Gandhi
Information Commissioner
10 September 2010
(In any correspondence on this decision, mentioned the complete decision number.)(AK)