Central Information Commission Judgements

Mr. Satish Kumar vs Municipal Corporation Of Delhi on 23 March, 2009

Central Information Commission
Mr. Satish Kumar vs Municipal Corporation Of Delhi on 23 March, 2009
                   CENTRAL INFORMATION COMMISSION
                          Room No. 415, 4th Floor,
                        Block IV, Old JNU Campus,
                            New Delhi - 110067
                           Tel: +91 11 26161796

                                           Decision No. CIC/WB/A/2008/00114/SG/2370
                                                  Appeal No. CIC/WB/A/2008/00114/SG

Relevant facts emerging from the Appeal:

Appellant                            :       Mr. Satish Kumar,
                                             House No. 178, M-11, Ward No. 2,
                                             Mehrauli, New Delhi.

Respondent                           :       Deputy Commissioner & PIO,

Municipal Corporation of Delhi,
South Zone, Green Park,
New Delhi.

RTI application filed on             :       09/07/2008
APIO                                 :       22/08/2008
First Appeal filed on                :       03/04/2008
First Appellate Authority order      :       Not replied
Second Appeal filed on               :       14/11/2008

Detail of required information:-

The appellant had asked in his RTI application that, please inform me, how many
Building’s are constructed in terms of illegal method in the Ward No. 2, Mehrauli, New Delhi.
also provide name of property holder. What action had been taken by the department (MCD)
on the said illegal construction? Two Building’s are constructed House No. 92 and House No.
178A next to Ward No. 2, Mehrauli, please give information that, these construction are
illegal or not. If yes, why action had not been taken about said matter.

PIO replied.

These are illegal properties and action is going on as per DMC Act, 1957.

First Appellate Authority Ordered:

Not replied.

Relevant facts emerging during hearing:

The following were present.

Appellant: Mr. Satish Kumar
Respondent: Mr. R.K. Sharma Ex. Engr. Deemed PIO
The appellant is seeking information about action taken against illegal construction near his
house. The respondent states that unless the plot nos. are given it is difficult for them to
identify the construction. However the PIO has brought the list of illegal constructions in ward
no. 2. Mr. R.K.Sharma states that they are not able to take prompt action against illegal
construction without police protection and such protection is not provided as per the
requirement, hence they are unable to take adequate action against illegal construction.
Decision:

The Appeal is allowed.

The PIO will give the list of illegal constructions in ward no. 2 with copies of notices issued to
the appellant before 30 March 2009.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
23rd March 2009

(In any case correspondence on this decision, mention the complete decision number.)