Central Information Commission Judgements

Ms.Mallika Sharma vs Gnctd on 17 August, 2011

Central Information Commission
Ms.Mallika Sharma vs Gnctd on 17 August, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                       File No: CIC/SG/A/2011/001745­AD




Date  of Hearing :  August 17, 2011

Date of Decision :  August 17, 2011


Parties:

           Applicant

           Ms.Mallika Sharma
           #26, Netaji Subhash Marg
           Daryaganj
           New Delhi 110 002




           Respondents

           Office of Dy. Commissioner (Central)
           Office of the Government of NCT of Delhi
           14, Darya Ganj
           New Delhi 110 002




                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                  File No: CIC/SG/A/2011/001745­AD



                                Adjunct to  the captioned CIC Order  dt.25.7.11


Background

1. The  decision in the captioned Order  is reproduced below:

‘4. Be that as it may, in view of the conflict mentioned  in para 2 hereinabove , it is decided to  
depute an officer from the Commission who would visit the Respondents’ office to inspect the land  
related records available on their computer system and would examine the applicability of Section  
7(9) of the RTI­Act vis­à­vis the disclosure of the present information.  If it is found that the computer  
records can be easily downloaded   within minutes as contended by the Appellant   the PIO will  
download  and attest the same and provide them to the Appellant   on payment of fees as per  
mechanism already established for this purpose in the Registration Act.   The PIO then will  
also explain why penalty should not be imposed upon him for obstructing the supply of information by  
providing   misleading   information   to   the   Commission.   Response     to   this   notice   to   reach   the  
Commission by 24 August, 2011. It is accordingly directed that Shri G.Subramanian, Dy. Registrar,  
CIC shall visit the Respondents’ office for the above mentioned purpose and submit his report to the  
Commission by 02.08.2011.’ 

2. In compliance to the above order, the inspection was conducted by Shri Subramanian,  Deputy 

Registrar who furnished the following report after the inspection. 

INSPECTION REPORT IN CASE NO. CIC/SG/A/2011/001745­AD

Undersigned visited the office of the PIO, Sub­Registrar­III, situated at  Asif Ali Road  today i.e. 

today i.e. 

2nd August, 2011 at 10.30 a.m.  as per the direction of the Hon’ble  Information   Commissioner,   Mrs. 
Mrs. 

Annapurna Dixit vide Order  No.CIC/SG/A/2011/001745­AD dated  July 25, 2011. 

The order directed  vide para 4 of the decision as follows::

“Be that as it may, in view of the conflict as mentioned in para 2 hereinabove, it is decided  to depute  
an officer from the Commission who would visit the Respondents’ office to inspect the land related 
an officer from the Commission who would visit the Respondents’ office to inspect the land related 
records available on their computer system and would examine the applicability of Section 7(9) of the 
records available on their computer system and would examine the applicability of Section 7(9) of the 
RTI Act vis­à­vis the disclosure of the present information. If it is found that the computer records can  
be easily downloaded within minutes as contended by the Appellant, the PIO will download and attest 
be easily downloaded within minutes as contended by the Appellant, the PIO will download and attest 
the   same   and   provide   them   to   the   Appellant   on   payment   of   fees   as   per   mechanism   already 
already 
established for this purpose in the Registration Act. The PIO then will also explain why penalty should 
established for this purpose in the Registration Act. The PIO then will also explain why penalty should 
not   be   imposed   upon   him   for   obstructing   the   supply   of   information   by   providing   misleading 
misleading 
information to the Commission. Response to this notice to reach the Commission by 24 August, 
information to the Commission. Response to this notice to reach the Commission by 24 August, 
2011.   It   is   accordingly   directed   that   Shri   G.   Subramanian,   Dy.   Registrar,   CIC   shall   visit   the 
the 
Respondents’ office for the above mentioned purpose and submit his report to the Commission by 
Respondents’ office for the above mentioned purpose and submit his report to the Commission by 
2.08.2011.”

With the above mandate the undersigned visited  the office of Sub­Registrar­III and   noticed 
noticed 
that the Land Records, i.e.  sale deep papers, power of attorney papers have  not been digitized and are 
not been digitized and are 
not available on computer. 

Only what they maintain is a Peshi Register, which they maintain while people come to  Register the 
Only what they maintain is a Peshi Register, which they maintain while people come to  Register the 
properties  after they have brought, issuance of power of attorney, will of the property etc.  Only Book  
Vol. I is available to the public. Anybody can have these documents after inspection by specifying 
Vol. I is available to the public. Anybody can have these documents after inspection by specifying 
Volume No. of Book No.1 or date of Sale deed. In computer, Peshi Register is kept for a year. The 
Volume No. of Book No.1 or date of Sale deed. In computer, Peshi Register is kept for a year. The 
data available is for the year 2011. There is hardly 3­4 computers which contain this information, and 
data available is for the year 2011. There is hardly 3­4 computers which contain this information, and 
most of the time they are busy, in Registration, taking photographs etc.
Undersigned also had to wait and request the public to cooperate so that the inspection could be 
Undersigned also had to wait and request the public to cooperate so that the inspection could be 
conducted.  The undersigned tried to find  the entry by using Property Number.   Each page contains 
conducted.  The undersigned tried to find  the entry by using Property Number.   Each page contains 
few entries and this process has to be repeated in each page to search with the specified parameter.  
Sometimes, with parameters, it was appearing whereas in other occasion it was not locating. The 
Sometimes, with parameters, it was appearing whereas in other occasion it was not locating. The 
reason being  either the search fields have been restricted or only few fields included for search. Of  
course the Office has Peshi Register, the print out of which is taken each date and bound in a form of 
course the Office has Peshi Register, the print out of which is taken each date and bound in a form of 
register kept month/year­wise.  Going through the Peshi Register one can glean through and find out 
register kept month/year­wise.  Going through the Peshi Register one can glean through and find out 
the details, one requires.  Inspection of certain books and indexes/ certified copies can be obtained 
the details, one requires.  Inspection of certain books and indexes/ certified copies can be obtained 
through normal process which  has been provided as per the Registration Act, 1908. Book Nos.1 and 
through normal process which  has been provided as per the Registration Act, 1908. Book Nos.1 and 
2 and the  Indexes relating to Book No.1 is open to all while copies of entries in Book No.3 and in the 
2 and the  Indexes relating to Book No.1 is open to all while copies of entries in Book No.3 and in the 
Index relating is given to the persons executing the documents to which such entries relate, or to their  
agents, and after the death of the executants (but not before to any person applying for such copies.

The undersigned has come to the conclusion that, it is not possible to allow anybody for inspection 
The undersigned has come to the conclusion that, it is not possible to allow anybody for inspection 
over computers, as most of the time these computers are busy. Moreover, allowing public to inspect 
over computers, as most of the time these computers are busy. Moreover, allowing public to inspect 
the documents may lead to deletion of data etc.

Moreover, it is not possible as specified by the Appellant that by a click of mouse, the details could be 
Moreover, it is not possible as specified by the Appellant that by a click of mouse, the details could be 
retrieved.. One has to scan through each page before finding out the details. There may be 10­15 
retrieved.. One has to scan through each page before finding out the details. There may be 10­15 
pages  to be scanned per day , depending upon the  Registration.

Pests could be seen in old Land Records. It is high time that the Land Records are digitized and 
Pests could be seen in old Land Records. It is high time that the Land Records are digitized and 
Search option kept for all the fields, including Property number apart from Book No, Volume No. ,  
Name etc.

Submitted as directed.

(G. Subramanian)
Deputy Registrar
2.8.2011
Decision

3. It is clear from the  inspection report, that it is not possible for the Respondent to  retrieve 

information related to land records with a click of the mouse. The Commission  therefore directs the PIO to 

allow the Appellant to inspect the 20 volumes and identify  the   information   required   by   her 

corresponding to her RTI  queries and the PIO to  provide the  copies   of   the   documents   identified 

on payment of fee as per the   the Registration Act.

4. The Commission also recommends that all the  land records be digitized  and uploaded  on   the 

computer system  at the earliest.

5. Based on the findings contained in the inspection report, the penalty proceedings  initiated   against 

the PIO  are  being dropped.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms.Mallika Sharma
#26, Netaji Subhash Marg
Daryaganj
New Delhi 110 002

2. The Public Information Officer
Office of Dy. Commissioner (Central)
Office of the Government of NCT of Delhi
14, Darya Ganj
New Delhi 110 002

3. The Appellate Authority
Office of Dy. Commissioner (Central)
Office of the Government of NCT of Delhi
14, Darya Ganj
New Delhi 110 002

4. Officer in charge, NIC