CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 067
Tel.: + 91 11 26161796
Decision No. CIC /WB/C/2008/00748/SG/2107
Appeal No. CIC/WB/C/2008/00784/SG
Relevant Facts
emerging from the Appeal
Appellant : Mr. Vijay Khari,
House No. 53A, Rampura Saini Street,
Delhi-110035.
Respondent : The Deputy Commissioner & PIO,
Municipal Corporation of Delhi
Department of Veterinary,
Rohini Zone, Sector-V,
Rohini, New Delhi-110085.
RTI application filed on : date not mentioned in RTI Application.
PIO replied : 24/04/2008 First appeal filed on : not mentioned in RTI Application First Appellate Authority order : not mentioned. Second Appeal filed on : 14/06/2008
The Appellant had asked in RTI Application regarding running of illegal
dairies at Saini Street, Rampura, Delhi-35.
Details of required information.
1. Is it true that Hon’ble High Court of Delhi has issued an order to relocate/evict
dairies in residential areas?
2. Is it true that the the aforementioned two dairies are operating illegally in residential
area? If not, copies of the relevant paper/legal documents, etc., may kindly be
forwarded.
3. If these two dairies are operating illegally, then what action has been taken by MCD
authorities to evict these in compliance with the order of Hon’ble High Court of
Delhi?
4. If any action has been initiated, the details of the same may kindly be intimated.
The time-period for completion of eviction of these two dairies may also be
intimated. If no action has been initiated, the reasons for not doing the same may
also be intimated.
The PIO replied.
The PIO had already given information to the appellant on dated 19/04/2008 from
the office of the PIO, MCD, Rohini Zone, Department of Veterinary, Rohini, New Delhi-
110085.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Vijay Khari
Respondent: Dr. K.K. Chaudhary PIO
The respondent has provided the information to the appellant, which shows that illegal
dairies are continuing and the MCD effectively acknowledges that it is unable to do
anything. The respondent has also given a letter to the Commission stating that the MCD is
unable to take any action to stop the illegal dairies inspite of the orders of the High Court.
This is indeed a sorry state of affairs where lawlessness is recognised and MCD admits it is
helpless to stop this.
Decision:
The Complaint is disposed.
The information has been supplied to the appellant.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
February 27, 2009
(For any further correspondence, please mention the decision number for a quick disposal)