Central Information Commission Judgements

M/S R.U. Builder Pvt. Ltd. vs Municipal Corporation Of Delhi on 20 May, 2009

Central Information Commission
M/S R.U. Builder Pvt. Ltd. vs Municipal Corporation Of Delhi on 20 May, 2009
                CENTRAL INFORMATION COMMISSION
                    Club Building, Old JNU Campus,
                          Opposite Ber Sarai,
                          New Delhi -110067
                         Tel: + 91 11 26161796

                                            Decision No. CIC /SG/A/2009/000629/3326
                                                   Appeal No. CIC /SG/A/2009/000629

Relevant Facts

emerging from the Appeal

Appellant : M/s R.U. Builder Pvt. Ltd.,
M-132, Adinath Shree House Opp.

Super Bazar, Connaught Place,
New Delhi-11001.

Respondent : The Supdt. Engineer-II & PIO
Municipal Corporation of Delhi
Office of Superintending Engineer-II
Shahdara (South) Zone.


RTI application filed on             :       Not mentioned
PIO replied                          :       19/01/2009
First appeal filed on                :       09/02/2009
First Appellate Authority order      :       Not replied
Second Appeal filed on               :       30/03/2009

Information sought:-

The Appellant had asked following information regarding notice of Completion of
Building at Plot No. 3 L.S.C. West of Trilokpuri, Delhi under the RTI Act, 2005:-
S. No. Information sought PIO’s reply

1. Which date the completion Exact date cannot be intimated as the case is
certificate will be issued in under process and accordingly I.N. has been
respect of the building on issued to the owner/builder vide no.
plot no. 3, LSC, West of 1131/AE/EE(B)184(s)/08 dated 22/10/08 and
Trilokpuri, Delhi. C.C. can be issued after completing the legal
formalities of the inspection notes if found in
order.

The First Appellate Authority ordered.
Not replied.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Rara Chand Yogi on behalf of M/s R.U. Builder Pvt. Ltd.
Respondent : Mr. Ranvir Singh, PIO.

The reply has been given by the PIO. The issue is that the appellant has applied for the
Completion certificate and it appears that it is not been given. It has been agreed between
appellant and the PIO that the joint inspection will done of the property on 30 May 2009
at 10.00 AM.

Decision:

The Appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
20th May, 2009

(In any correspondence on this decision, mentioned the complete decision number.)