CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001150/12963
Appeal No. CIC/SG/A/2011/001150
Relevant facts emerging from the Appeal:
Appellant : Mr. Sheesh Pal Yadav,
RZ- 15, Sayyad Nangloi,
Paschim Vihar,
Delhi-87
Respondent : Mr. Rajesh Khanna
Public Information Officer & SE/NGZ,
Building Deptt,
Municipal Corporation of Delhi,
Najafgarh Zone, Overhead Water Tank,
New Delhi
RTI application filed on : 30/11/2010
PIO replied on : 23/12/2010
First Appeal filed on : 04/02/2011
First Appellate Authority order of : 14/03/2011
Second Appeal received on : 27/04/2011
Q.No Query
1. Does Plot- C 1677 Todar Mal Colony, Thana Road, Behind Punjab National Bank measuring
about 1700 fall within the jurisdiction of the MCD?
2. If yes, then is the building on the aforementioned plot illegal?
3. If not, then what action has been taken by the MCD?
4. Will the MCD take further action and by when?
PIO's Reply:
1- Yes the area falls under the jurisdiction of MCD
2- No
3- The property no. C-1677, Todarmal Colony, Thana Road has been booked vide file no.
454/B/UC/NGZ/10 dated 22.12.10.
4- Action has been taken as per provisions of MDC Act.
Grounds for the First Appeal:
Replies received were unsatisfactory.
Order of the First Appellate Authority (FAA):
The FAA found the information furnished to be complete and proper.
Ground of the Second Appeal:
Information received was incomplete.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Mr. Sheesh Pal Yadav;
Respondent: Mr. Ajay Kumar Sharma, EE on behalf of Mr. Rajesh Khanna, Public Information
Officer & SE/NGZ;
The PIO has given all the information but is now directed to provide attested photocopies of
the booking and action taken for sealing file.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant
free of cost before 05 July 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
18 June 2011
(In any correspondence on this decision, mention the complete decision number.) (SS)