Central Information Commission Judgements

Mr. Surender Singh vs O/O The Adm (South West), Govt. Of … on 14 September, 2009

Central Information Commission
Mr. Surender Singh vs O/O The Adm (South West), Govt. Of … on 14 September, 2009
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2009/001758/4782
                                                                   Appeal No. CIC/SG/A/2009/001758

Relevant Facts

emerging from the Appeal

Appellant : Mr. Surender Singh
R/o Village – Raghopur,
Post Office – Chhwala,
New Delhi.

Respondent : Public Information Officer &
ADM (SW)
O/o the ADM (South West)
Govt. of NCT of Delhi.

Old Terminal Tax Building, Kapeshhera,
New Delhi – 110037.

RTI application filed on            :      03/06/2009
PIO replied                         :      24/07/2009
First appeal filed on               :      24/10/2008
First Appellate Authority order     :      18/12/2008
Second Appeal received on           :      20/07/2009

Information Sought:
   i)     Details of land which was in Raghopur village in 1955 with Khasara Numbers.
   ii)    Details of land which was in Raghopur village in 1980 with Khasara Numbers.

iii) Numbers of people from whose part the land has been transferred to the Gramsabha of
Raghopur village after remaking of land in 1955-1980.

iv) Details of compensation if any given to those people.

v) Details of land which was given to the department for the purpose of plantation and copy of
the order by which it was given with name of the officer who had given such order.

vi) Details of the people/department who has been allotted land related to forest department after
consolidation of land.

vii) Name of the members of Musabi Kamhari of Ragopur Gramsabha.

viii) Whether all the members were agree at the time of consolidation of the land.

ix) Details of age and qualification of the all the members.

x) Details of land in the name of people before consolidation of land.

xi) Details of people who gave application for a separate account and number of account which
had been separated with copy of all the application.

xii) Details of extension of Lal Dora after the consolidation took place.

xiii) Details of the people who had been allotted plot with name and Rukba number.

xiv) Details of land which has been acquired for road making in Lal Dora region.

xv) Details of Rukba number and Khasra number of pond in the said Village before the
consolidation of land.

a) Details of Rukba number and Khasra number of pond in the said Village after the
consolidation of land.

b) Whether the pond can be changed during the consolidation of land.

Reply of the PIO;

The reply of the PIO is illegible

Ground of First Appeal:

Incomplete and unsatisfactory information received from the PIO.

Order of the FAA:

The FAA observed that the reply furnished by the PIO was incomplete and unsatisfactory and further
directed the PIO to give complete and satisfactory reply within 15 days by obtaining it from the record
room if required.

Ground of the Second Appeal:

Non receipt of proper information from the PIO after the order of the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Surender Singh
Respondent: Absent
The Appellant states that the number of people in his village regarding which he is seeking information is
less than 100. But the PIO is not giving him the relevant information. The Commission directs the PIO to
provide the complete information to the Appellant before 30 September 2009 and send a compliance
certificate to the Commission.

Decision:

The Appeal is allowed.

The PIO will send the information as directed above to the Appellant before 30 September 2009.

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
14 September 2009

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