Central Information Commission Judgements

Ms.Bharti Gupta vs Mcd, Gnct Delhi on 2 November, 2011

Central Information Commission
Ms.Bharti Gupta vs Mcd, Gnct Delhi on 2 November, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                                Decision No. CIC/SG/A/2011/001861/15438
                                                                        Appeal No. CIC/SG/A/2011/001861
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                                    :     23-02-2011
First appeal filed on                             :     08-02-2011
First Appellate Authority order of                 :    19-04-2011
Second appeal received on                           :   14-07-2011

Information sought:
Whether there is a provision for compensation for demolished property where demolition has been
undertaken by MCD.

Reply of PIO:
There is no provision for providing any compensation where demolition action has been taken place.

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 PlO is sufficient & in case the appellant is not satisfied, lie can tile a second appeal u/s
19(3) of RTI.

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 PIO states that the information available on the records has been provided.

Page 1 of 2

Decision:

The Appeal is disposed.

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)

Page 2 of 2