Central Information Commission Judgements

Mr.Sanjay Maurya vs Mcd, Gnct Delhi on 26 August, 2011

Central Information Commission
Mr.Sanjay Maurya vs Mcd, Gnct Delhi on 26 August, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2011/002023/14311
                                                                      Appeal No. CIC/SG/A/2011/002023

Relevant facts emerging from the Appeal:

Appellant                            :      Mr. Sanjay Maurya,
                                            9817/8, Multani Dhanda, Paharganj,
                                            New Delhi-110055

Respondent                           :      Mr. V. R. Bansal,
                                            PIO & SE
                                            Municipal Corporation of Delhi,
                                            Sadar-Paharganj Zone,
                                            Idgah road, Paharganj,
                                            Delhi.

RTI application filed on             :      27-04-2011
PIO replied on                       :      27-05-2011
First Appeal filed on                :      23-06-2011
First Appellate Authority order of   :      ----- ----- --.
Second Appeal received on            :      25-07-2011

Information Sought:
   (a) Provide photocopies like conversion check, repairing, map, construction of building, regularize
       book etc. with respect to Plot no.-8466, Arakaha Road, Paharganj, New Delhi.
   (b) Provide the photocopies of all documents related to trade license file of the said Plot no.
   Please provide all the attested copies.

The PIO Reply:
Answer to Question(a) There is no booking file relating to the Plot No. 8466, Arakaha Road, Paharganj,
New Delhi.
   The details relating to conversion check is following:
   G8 No:              Conversion            Parking
   562051              Rs. 5352              Rs. 17734
   984059              Rs. 5352              Rs 17734
   190008              Rs. 11128             Rs. 35468
   816062              Rs. 5352              Rs. 17734
   669059             Rs. 3674               ------------
   229030             Rs. 21408              ------------

   Answer to Question (b) Not related to the Building Department.

Grounds for the First Appeal:
Unsatisfactory and incomplete reply was given to the appellant by the PIO.

Order of the First Appellate Authority (FAA):
"Not received any order."
 Ground of the Second Appeal:
Unsatisfactory and incomplete information had been provided by the PIO.

Relevant Facts

emerging during Hearing:

The following were present
Appellant : Mr. Sanjay Maurya;,
Respondent : Mr. S. K. Aggarwal, EE on behalf of Mr. V. R. Bansal, PIO & SE;

The Appellant has received some information but has not received a copy of the file from Buildign
Department which he had sought.

Decision:

The Appeal is allowed.

The PIO is directed to provide the attested copy of the file to the Appellant before
30 August 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
26 August 2011
(In any correspondence on this decision, mention the complete decision number.) (SU)