Central Information Commission Judgements

Mr.Yogesh Kumar vs Mcd, Gnct Delhi on 5 January, 2011

Central Information Commission
Mr.Yogesh Kumar vs Mcd, Gnct Delhi on 5 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/003281/10789
                                                                    Appeal No. CIC/SG/A/2010/003281
Relevant Facts

emerging from the Appeal

Appellant : Mr. Yogesh Kumar,
T-22, Kabir Basti, Malka Ganj,
Delhi- 110007.

Respondent : Mr. R. Prasad
Public Information Officer &
Senior Engineer (Building Department),
Municipal Corporation of Delhi,
Civil Lines Zone, 16, Rajpur Road,
Delhi- 110054.

RTI application filed on             :       12/07/2010
PIO replied                          :       23/08/2010
First appeal filed on                :       26/08/2010
First Appellate Authority order      :       Not ordered
Second Appeal received on            :       24/11/2010

  Sl.                           Information Sought                                  Reply of the PIO.

1. Specify if the construction being carried out in property no. 3405, The Civil Lines Zone has not
Aryapura, Sabzi Mandi Delhi-07 is in accordance with the sanctioned any plan from
guidelines issued by the Building Dept. Furnish an attested copy of January 2008 onwards.
the orders of the MCD to stop/raze illegal construction.

2. Specify if the abovementioned construction is being carried out as
per a plan sanctioned by the MCD. Furnish copy of the same. Same as above.

3. Specify the action that would be against the construction if the Proceedings would be
building is not being made as per a certified map. initiated in accordance with
MCD Act.

4. Specify if the Building Dept. has registered the abovementioned No
construction as illegal; furnish proof of the same.

5. Furnish attested photograph of the construction being carried out. Information is unavailable.

6. Furnish copies of complaints received in the building dept. against Documents may be inspected
the said construction. in the office.

7. Specify the total number of constructions declared illegal from 12 properties have been
January 2010 till 12.07.2010 and details of the demolition order booked and demolition
passed against them. orders have been passed
against them.

Grounds for the First Appeal:

Unsatisfactory reply furnished by the PIO.

Order of the First Appellate Authority (FAA):
Not ordered.

Grounds for the Second Appeal:

The PIO/SE (CLZ) has failed to provide genuine/complete information to the Apellant.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr. Yogesh Kumar;

Respondent: Mr. Ajay Kumar, AE(B) on behalf of Mr. R. Prasad, PIO & SE;

The Respondent has provided the information as per the available records. After the order of the
FAA the Respondent has inspected the said site and informed the Appellant in writing that the building
3405 is actually 3404-05 which is an old building and is fully occupied.

Decision:

The Appeal 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
05 January 2011
(In any correspondence on this decision, mention the complete decision number.)(JA)