CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000990/7912
Appeal No. CIC/SG/A/2010/000990
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Kishan Saini
Shiv Mandir Sanstha
Khasra No 18 and 19
Village Khirki,
New Delhi - 110017
Respondent : Mr. Ram Kishan
Public Information Officer &
Asst. Settlement Commissioner
(E.P. Cell)
Land & Building Department,
Government of Delhi,
Vikas Bhawan, New Delhi.
RTI application filed on : 27/03/2009
PIO replied : 12/05/2009
First appeal filed on : 28/05/2009
First Appellate Authority Ordered on : 02/07/2009
Second Appeal received on : 20/04/2010
The Appellant wanted information regarding the name of the Evacuee of Khasra No. 18 (owner
of the land at the time it was declared evacuee property.)
Information Sought Reply of the Public Information Officer (PIO)
The name of the Evacuee of Khasra Since no Urdu knowing person was working in E.P. Cell of
No. 18, the owner of the land at the Land & Building Department the copy of the Jamabandi
time it was declared evacuee Record (which is in Urdu language) was sent to the
property. appellant. The same has been asked to get translated from
the Urdu translator to know the name of the Evacuee.
Ground of First Appeal:
The letter (dated 12/05/2009) received from the Respondent was not signed by the PIO or the
APIO; also the name of the Evacuee had not been intimated.
First Appellate Authority (FAA) ordered:
The details sought by the appellant being available in the Jamabandi, a copy of the Jamabadi
Records duly certified by the PIO was ordered to be supplied to the appellant within a period of
10 days of receipt of the order.
Ground of the Second Appeal:
Despite repeated requests, the Land & Building Department only issued the copy of Jamabandi
in Urdu. The information sought, that is, the name of the Evacuee of Khasra No. 18 has not been
intimated as yet.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Mr. Ram Kishan, Public Information Officer & Asst. Settlement Commissioner;
The Appellant had sought the name of the evacuee of Khasra no. 18. Since the records
were in Urdu and the department did not have translator the information has not been provided.
However, the PIO provide a photocopy of the Jamabandi which was in Urdu language.
Subsequently the PIO has provided the translation from Urdu to Hindi to the appellant on
21/05/2010 as desired by the appellant. Considering the fact that the large number of records
available with the public authority are in Urdu it should make some arrangements to ensure that a
person is available to translate the Urdu records.
Decision:
The Appeal is disposed.
The information has been provided.
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
31 May 2010
(In any correspondence on this decision, mention the complete decision number.)(SC)