CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001086/13039
Appeal No. CIC/SG/A/2011/001086
Relevant facts emerging from the Appeal:
Appellant : Mr. Surinder Singh,
H. No 7, Village Raghopur,
PO- Chhawla,
New Delhi 110071.
Respondent : Mr. B. S. Jaglan
PIO&ADM (LAC) (SW)
Revenue Department, GNCTD
Old Terminal Tax Building,
Kapashera,
New Delhi 110037.
RTI application filed on : 20/12/2010
PIO replied on : No response.
First Appeal filed on : Not mentioned
First Appellate Authority order of : 17/02/2011
Second Appeal received on : 21/04/2011
Q. No Information Sought Reply
1. With respect to the land acquired under the Sealing Act in village Raghopur Circle No
(Palam) between the year 1965-1980: Response.
1) How much land was acquired from the farmers under the Land Sealing Act from
the village Raghopur between the years 1965-1980. Also provide the Rakba And
Khasra No. of the land and the names of the accountants.
2) Under the Land Sealing Act, at what rate is compensation awarded for land
acquired?
Grounds for the First Appeal:
The PIO did not provide with any response to the query.
Order of the First Appellate Authority (FAA):
In the hearing where only the appellant was present in person, the FAA passed the order directing the
PIO/ ADM (LAC) to furnish the reply to appellant within 10 days of the date of passing of order.
Ground of the Second Appeal:
The PIO did not provide satisfactory information.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Mr. Surinder Singh;
Respondent : Mr. Ajit Singh, NT(LAC) on behalf of Mr. B. S. Jaglan, PIO & ADM (LAC) (SW);
The appellant has been given the information available as per records.
Decision:
The Appeal is disposed.
Information available 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
23 June 2011
(In any correspondence on this decision, mention the complete decision number.) (AA)