CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/01480/SG/0872
Appeal No. CIC/WB/A/2008/01480/
Relevant Facts
emerging from the Appeal
Appellant : Mr. Sunil Kataria,
WZ-6, Naraina Village,
New Delhi-110028.
Respondent 1 : Administrative Officer & PIO,
Municipal Corporation of Delhi,
Licensing Department, Karol Bagh Zone,
New Delhi.
RTI application filed on : 01/06/2007 PIO replied : 30/06/2007 First appeal filed on : 25/07/2007 First Appellate Authority order : 19/11/2007 Second Appeal filed on : 18/08/2008 Information Sought:
The Appellant had filed an application regarding Cancellation of License obtained from MCD by
producing false & fabricated document. The Appellant’s questions as under:
1. A notice u/s 478 of Delhi Municipal Corporation Act dated 24-11005 was served to you by me
2. You are requested to intimate me the action taken at your end.
The PIO’s Reply:
The reply given by the PIO as under:
1. It is fact that a notice u/s 478 of Delhi Municipal Corporation Act dated 24-11-05 has been
received by the Licensing Inspector from you by hand recently i.e. 25-06-07.
2. In this connection, it is stated that the said license has been renewed up to 31-03-04 and
thereafter the same has not been renewed till date.
The First Appellate Authority Ordered:
“From the perusal of the records it is seen that earlier also order has been issued to the PIO to furnish
the requisite information. So the PIO is again instructed to comply with the order passed earlier by
Addl. Commissioner (Gen.& CSD) and immediately supply the requisite information to the Appellant
without further loss of time.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Sunil Kataria
Respondent: Mr.Sudhir Kumar PIO
The respondent is seeking cancellation of a license of his tenant. The MCD has taken no
action on his complaint.
Decision:
Appeal is allowed.
The PIO will give the information to the appellant that no action has been taken. The
PIO will give this reply before 20 January 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties
Shailesh Gandhi
Information Commissioner
5 January 2009
(In any correspondence on this decision, mentioned the complete decision number.)