CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000700/12468
Appeal No. CIC/SG/A/2011/000700
Relevant facts emerging from the Appeal:
Appellant : Mr. Vinay Singh Vasisht,
S/o Late Muni Lal Vasisht,
E-276, Naraina Vihar,
New Delhi
Respondent : Mr. Pravesh Ranjan Jha
PIO & SDM(HK),
Revenue Department, GNCTD
Office of the SDM (HK),
Old Tehsil Building, Mehrauli,
New Delhi - 110030
RTI application filed on : 28/07/2010; 25/10/2010
PIO replied on : 08/10/2010
First Appeal filed on : 01/12/2010
First Appellate Authority order on : 08/10/2010; 29/12/2010
Second Appeal received on : 11/03/2011
Sl. Query Reply of PIO
1. What is the status regarding the mutation in respect of the The copy of the Jamabandi for the
land bearing Khasra No. 2712/1660/8 (old)/1129 min (new), year 2004-2005 was furnished.
situated in the revenue estate of village Mehrauli?
2. Whether any application for mutation in respect of the dais The said information cannot be
land has been made in the recent times/ last few years, if so, furnished for not being period
by whom? Furnish the information along with copies specific
3. What action has been taken or order has been passed on such Not available
mutation applications, if any, in respect of the aforesaid
land? If so, furnish the information along with copies.
4. Who are the present recorded owners of the said land and Enclosed herewith (the copy of
their shares as per the latest revenue documents? Furnish the Jamabandi of the year 2004-2005.
certified copies of Khatauni, Jamabandi and Khasra Neither the Khatauni nor the Khasra
Girdawaries of the said land. Girdawaries were supplied.)
Grounds for the First Appeal:
Information received was incomplete and not as sought by the Appellant.
Order of the First Appellate Authority (FAA):
Sh.Rajesh Yadav, Advocate for appellant and Sh.Abhay Jha representative of PIO/SDM(HK)
were present.
On perusal of the appeal filed by Sh.Vijay Kumar Vasisht, it appears that the reply has not been
furnished by the PIO/SDM(HK). Sh. Jha informed that the information has not been provided because
the said RTI application could not be traced out despite his best efforts. In view of the submission
made by the representative of PIO(HK), a copy of the appeal should immediately be sent to PIO(HK)
with the direction to furnish the information directly to the appellant within 10 days on receipt of the
order. Appeal disposed off accordingly.
Ground of the Second Appeal:
Non- compliance of the FAA order.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Ms. Divya Bhalla representing Mr. Vinay Singh Vasisht;
Respondent: Mr. Abhay Kant Jha, LDC on behalf of Mr. Pravesh Ranjan Jha, PIO & SDM(HK),
The PIO has given most of the information but the following deficiencies have been found:
1- A copy of the Khatauni should be provided.
2- A copy of the Khasra Girdawri should be provided.
Decision:
The Appeal is allowed.
The PIO is directed to provide attested photocopies of records as directed above
on the two points to the Appellant before 30 May 2011.
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 May 2011
(In any correspondence on this decision, mention the complete decision number. (DW))