CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office),
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/001381/4118
Appeal No. CIC/SG/A/2009/001381
Relevant Facts
emerging from the Appeal:
Appellant : Mr.V.N.Nangia
B-1, G.K. Enclave-II
Opp. Savitri Cinema,
New Delhi-110048.
Respondent : PIO
Municipal Corporation of Delhi
Office of Executive Engineer (M-South)-II
Old Pry. School Bldg. , Gautam Nagar
New Delhi-110049.
RTI application filed on : 09/06/2008 PIO replied : 24/06/2008 First appeal filed on : Not enclosed First Appellate Authority order : 29/01/2009 Second Appeal received on : 29/05/2009 Sl. Information sought PIO's reply
1. How much land was acquired for road This office came in existence in Nov., 2007 as
widening out of Plot No. B-1 Gk Enclave II, such no record is available with this office for
New Delhi. accusation of land out of Plot No. B-I, G.K.
Enclave-II, New Delhi for widening of road.
2. What was the Compensation paid? Not applicable.
3. What was the notification no. and date of Not applicable.
acquisition of land for widening opp. Savitri
Cinema GK II Enclave Area as long back as
in 2003 or earlier or later years.
4. Is there any other proposal to widen the road There is no such proposal with this office for
from Savitri side to GK II? widening of road from Savitri side to G.K.-II.
5. Will the Front and side portion of Savitri Not applicable.
Complex be acquired for widening of Road.
6. How much is the compensation per sq. mtr.for Not applicable.
acquiring such land?
7. What is the further proposal for making Not applicable.
through traffic from Savitri to Balwant Rai
Mehta School opp. W-110 GK II to
Alaknanda.
Grounds for First Appeal:
Not enclosed.
Order of the First Appellate Authority:
“On scrutiny of the documents which reveals that CE-VII has further transferred the RTI to E-in-
C (PWD), but no information has been provided to the Appellant. On further going into the
details the matter relates to the Bldg. HQ, who had sanctioned that building plan of the site in
question and land in question was taken while allowing sanctioning of building plan. SE(Bldg.)
HQ, PIO is directed to provide the available information on record from the sanctioned building
plan file to the applicant within 15 days.”
Grounds for Second Appeal:
The reply given by the MCD did not match to the Appellant’s query nor had any information
been provided by PWD or DDA or any other department in this regard.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr.V.N.Nangia
Respondent: Mr. Harminder Pal Singh, APIO
The appellant has been given the information but the PIO is directed to give the following
additional information:
1- The papers based on which the said land was acquired and the building plan was
sanctioned and the policies relating to the acquisition of the land.
2- Any papers and notings which show that the appellant opted for a particular method
of compensation.
Decision:
The appeal is allowed.
The PIO will give the information as described above to the appellant before 27 July 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 cost as per Section 7(6) of
RTI Ac.
Shailesh Gandhi
Information Commissioner
14 July 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(AK)