Central Information Commission Judgements

Mr. Tanjim Ahmad vs Municipal Corporation Of Delhi on 26 February, 2010

Central Information Commission
Mr. Tanjim Ahmad vs Municipal Corporation Of Delhi on 26 February, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                    Decision No. CIC/SG/C/2009/001410/6991
                                                      Complaint No. CIC/SG/C/2009/001410

Complainant                                 :      Mr. Tanjim Ahmad,
                                                   768/1, 774 Ballimaran
                                                   Chandni Chowk, Delhi

Respondent                                  :      Mr. Y. P. Rawal
                                                   Public Information Officer &
                                                   Director Admin
                                                   Slum & JJ Department
                                                   (DRIA Section),
                                                   Municipal Corporation of Delhi,
                                                   Room No. 8, Punarwas Bhavan,
                                                   I.P State, New Delhi-110002

RTI application filed on                    :      31/08/2009
PIO replied                                 :      29/09/20009
First Appeal filed on                       :      Not mentioned.
Complaint filed on                          :      13/10/2009

Information sought:
        The Complainant had referred to a demolition action taken on 26/08/2009 under taken by
Slum and JJ Dept. He wanted a copy of the entire file regarding this. He also wanted information
of the names and designations of the officers who had undertaken the demolition. At query-3 he
sought information about how many demolitions had been ordered in 01/01/2001 to 26/08/2009.

Reply of PIO:
Reply sent by the Respondent no.1 (wherein a letter of the respondent no. 2 was enclosed with
following information):

Property No. 766-81/VI of Slum & JJ Department, MCD was transferred by Punarvas Ministry.
There is no Property bearing no. 768/1 as part of this Property.
   1. First part of this question is concerned with Demolition Branch, certified photocopy of
       the information (entire file) about remained part are enclosed.
   2. This question is concerned with Demolition Branch.
   3. This question is concerned with Demolition Branch.

Grounds for First Appeal:
Not enclosed.

Grounds for Complaint:
Unsatisfactory reply.
 Relevant Facts

emerging during Hearing:

The following were present:

Complainant: Absent;

Respondent: Mr. Abdul Dayyan, ADE(Properties) on behalf of Mr. Y.P.Rawal, PIO;

The Respondent states that he offered the copy of the entire file to the Complainant on
29/09/2009 on payment of additional fees of Rs.430/- for 215 pages. He has provided the copy of
the entire file as also names of officer who were present during the demolition. The PIO states he
had subsequently given the record of demolition undertaken during 2009 on 29/12/2009. He has
also stated that there is no record of the demolition action taken before that.

Decision:

The Complaint is disposed.

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