CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001865/15442
Appeal No. CIC/SG/A/2011/001865
Relevant facts emerging from the Appeal:
Appellant : Ms. Bharti Gupta
B-2/213, sector-17, Rohini
Delhi-11089
Respondent : Mr. M. P. Gupta
Public Information officer &
Superintending engineer-II
Municipal Corporation of Delhi
Rohini zone,
Sector-5,Rohini , Delhi.
RTI Application filed on : 28-12-2010
PIO replied on : 03-02-2011
First appeal filed on : 08-02-2011
First Appellate Authority order of : 19-04-2011
Second appeal received on : 14-07-2011
Q.No Information sought Reply of PIO
1. information that illegal destruction of building Under MCD act 343 & 344
dated 13-10-2008 by MCD officers, so action
will be taken against which post officers?
Grounds for the First Appeal:
The CPIO did not give complete and true information and CPIO did not provide information of point no.
1&2
Order of the First Appellate Authority (FAA):
Reply given by the PIO is sufficient.
Ground of the Second Appeal:
PIO had not given complete and true information.
Relevant Facts
emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. Jagdish Guliyan, OI on behalf of Mr. M. P. Gupta, PIO & SE-II;
The respondent states that he has provided the information sought by the Appellant.
Decision:
The Appeal is disposed.
The information available on the records appears to have been provided.
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
02 November 2011
(In any correspondence on this decision, mention the complete decision number.) (HA)