Central Information Commission Judgements

Mr.Shyamvir Singh vs Government Of Nct Of Delhi on 23 September, 2011

Central Information Commission
Mr.Shyamvir Singh vs Government Of Nct Of Delhi on 23 September, 2011
                       In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                File No: CIC/AD/A/2011/001685




Date  of Hearing :  September 23, 2011

Date of Decision :  September 23, 2011


Parties:

           Applicant

           Shri Shyamvir Singh
           E­14, Saket
           New Delhi

           The Appellant was present during the hearing


           Respondents

           SDM(HK)
           O/o the Deputy Commissioner (South)
           M.B.Road
           Saket
           New Delhi 110 068



           Represented by : None




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/001685



                                                        ORDER

Background

1. The Applicant filed a RTI Application dt.22.2.11 with the PIO, O/o DC(South) seeking information 

against   eight   points   including   the   following   whether   it   is  fact   that   any   activity   other   than 

agriculture/diary/poultry on agricultural land attracts provision of section 81 of DLR Act, 1954 and 

whether land in unauthorized colonies in the list of colonies to be regularized by Govt. are being 

issued notices under section 81 of DLR Act, 1954.

The SPIO  vide  his letter dt.28.2.11 transferred the RTI Application to SDM(HK), Mehrauli, under 

intimation to the Applicant.   On not receiving any further reply to his RTI application The Applicant 

filed an appeal dt.13.4.11 with the Appellate Authority.   Ms.Nandini Paliwal, Appellate Authority after 

conducting a hearing on 23.5.11 disposed of the first appeal directing the PIO to provide specific and 

‘up­to­date information with details’ to the Appellant within ten days of receipt of the order.  On not 

receiving any reply from the PIO, the Applicant filed a second appeal dt.21.6.11 before CIC.

Decision

2. During the hearing, the Appellant stated that he had received a response from the PIO on 22.6.11 

after  he  had  filed  the  second  appeal. He    sought   information against points  1  to 6 of  the RTI 

application which was missing. The Commission accordingly reviewed the information sought against 

these points and directed as given below: 

Point 1

The Commission holds that information sought does not fall under the definition of ‘information’ as 

given  u/s 2(f) of the RTI Act.

Points 2 and 3

The PIO  is directed to provide the information sought against these queries as either YES or NO.
Point 4

The   Appellant   submitted   that   he   was   informed  that   information   is   not   available.     He,   however, 

produced before the Commission a letter from the DCP(South) to the Dy. Commissioner (South) 

enclosing the required enquiry report. The Appellant stated that while he has received the enquiry 

report   under   RTI   from   the   police   he   now   wants   an   attested   copy   of     the   same   from   the   Dy. 

Commissioner, South  He added that a misleading reply  has therefore been sent to him by the PIO 

in his reply dated 22.6.11.  

The  Commission, based on the letter produced by the Appellant before the Commission, directs  the 

PIO to locate the information that has already been sent to their office by DCP and to provide the 

same  to the  Appellant.    The  PIO to explain to the Commission by 24.10.11 as to why incorrect 

information has been supplied against this point to the Appellant.   

Point 5

The  Appellant  stated   that  unauthorized  colonies  as per rule have to be  treated as  private  land. 

However, in a number of cases, according to him, notices have been issued to  these colonies  u/s 81 

of DLR Act, 1954   which is a   violation of the order of the Urban Development Department.   He, 

therefore, insisted on being furnished with o no. of such notices that have been issued.  

The Commission directs the PIO to provide this information as available on record.

Point 6

Once the files related to the notices that have been issued are located, the PIO is directed to provide 

to the Appellant, copies of the file notings and any other communication available in this file in respect 

of the notices that have been issued.

All information should reach the Appellant by 23.10.11 and the Appellant.

3. The Commission also directs the PIO to show cause as to why a penalty should not be imposed upon 

him  u/s  20(1)  of  the  RTI  Act  for not supplying the information within the prescribed time period 

besides   the   reasons   as   to   why     he   has   not   bothered   to   appear   for   the     hearing   before   the 

Commission.   He is directed to submit his written explanations to the Commission by 30.10.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Shyamvir Singh
E­14, Saket
New Delhi

2. The Public Information Officer
SDM(HK)
O/o the Deputy Commissioner (South)
M.B.Road
Saket
New Delhi 110 068

3. The Appellate Authority
O/o the Deputy Commissioner (South)
M.B.Road
Saket
New Delhi 110 068

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.