Central Information Commission Judgements

Mr.Surendersingh vs Gnctd on 19 April, 2010

Central Information Commission
Mr.Surendersingh vs Gnctd on 19 April, 2010
                  CENTRAL INFORMATION COMMISSION
                   Club Building, Opposite Ber Sarai Market,
                     Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                 Decision No.CIC/SG/A/2010/000550/7489
                                                       Appeal No. CIC/SG/A/2010/000550

Appellant                                :      Mr. Surendra Singh,
                                                Raghopir, PO- Chhawla,
                                                New Delhi

Respondent                               :      Mr. Rajiv Shukla
                                                Public Information Officer &
                                         SDM(Najafgarh)
                                         Govt. of NCT of Delhi,
                                                BDO Office Complex, Roshanpura
                                         Najafgarh, New Delhi-110043

RTI application filed on                 :      29/09/2009
PIO replied(After FAA order)             :      18/12/2009
First Appeal filed on                    :      17/11/2009
First Appellate Authority order          :      11/12/2009
Second Appeal Received on                :      02/03/2010
Notice of Hearing Sent on                :      18/03/2010
Hearing Held on                          :      19/04/2010

Appellant sought following information in respect of his village- Raghopur:
Sl.       Information Sought                                  PIO's Reply
1. Date of starting of Chakbandi Certified copy of action Chakbandi register of village
    & in how many days this work Raghopur is enclosed( Page 1 to 190).
    had been completed.
2. Name & post, term period of Signatures of the Officers/staff are mentioned in action
    official who do the Chakbandi Chakbandi register of village Raghopur and name of
    at Village Raghopur.             Chakbandi Officer was Shri M. K. Gupta. There are
                                     Signatures of staffs. There is no name mentioned under
                                     signs. Certified copy is enclosed for information.
3.    Provide name of Patwari, At this time
    Girdawari &          Kanoongo Name of
    working in village Raghopur.     Patwari: Shri Pawan Kumar Chhabra
                                     Girdawari: Shri S. K. Sharma &
                                     Kanoongo: Shri Baljeet Singh.
                                     Their right are as per DLR Act. DLR Act-1954 is Public
                                     Document can be have easily from any where.
4. Provide certified copy of Certified copies as sought (page no. 1 to 190) are
    Chakbandi Register of village enclosed.
    Raghopur.

Grounds for First Appeal:
No response.
 Order of the First Appellate Authority:
"SDM (NG) is the PIO in this case. That the officials under him are transferring applications
amongst themselves without actually furnishing the reply."

Grounds for Second Appeal:
Not mentioned.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Surendra Singh;

Respondent: Mr. R. N. Kaushik, Naib Tehsildar on behalf of Mr. Rajiv Shukla, PIO & SDM;

The PIO has given the information and also further clarification after the order of the
FAA. He states that the initials of various officers are there on documents but the names are not
provided hence he has been unable to provide the names of the officers with respect to query-2 &

3. It is complete unacceptable if a Government Department claims that it will not be able to
identify the officers who made certain comments or notings. The PIO is directed to provide the
names on query-2 & 3 to the appellant.

Decision:

The appeal is allowed.

The PIO is directed to provide the names of the officers required in query- 2
& 3 to the Appellant before 05 May 2010.

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
19 April 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj