-CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor, Block IV,
Old JNU Campus, New Delhi -110 066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/01510/SG/0923
Appeal No. CIC/WB/A/2008/01510/
Relevant Facts
emerging from the Appeal
Appellant : Sh. Birender Singh,
C-1, Saket Place, IFFCO,
New Delhi.
Respondent 1 : Executive Egg. (Building) & PIO,
Municipal Corporation of Delhi,
Karol Bagh Zone,
Delhi - 110036
RTI application filed on : 22/05/2008
PIO replied : 18/08/2008
First appeal filed on : 18/07/2008
First Appellate Authority order : 08/08/2008
Second Appeal filed on : 27/08/2008
The Appellant had filed an application seeking information regarding the Flat No. A-71/2 DDA Flats
Naraina Vihar, New Delhi constructed 2nd Floor & some construction on 3rd Floor during May 2007 to
Aug 2007.
The Details of information required with the PIO’s reply as follows:-
S. No. Information Sought. The PIO replied.
1. Physical construction existing as It is informed that as per record/Misal Band Register
on date on 2nd floor of the above maintained in Building Dept., Karol Bagh Zone for
property. booking of unauthorized construction, there is no
booking in respect of Flats No. A-71/2, DDA Flats,
Naraina Vihar, New Delhi w.e.f. 01-01-05 till date.
2. Physical construction existing as It is informed that as per record/Misal Band Register
on date 3rd floor of the above maintained in Building Dept., Karol Bagh Zone for
property. booking of unauthorized construction, there is no
booking in respect of Flats No. A-71/2, DDA Flats,
Naraina Vihar, New Delhi w.e.f. 01-01-05 till date.
3. Construction out of the above The addition/excess coverage in DDA Flats can be
cannot be regularized by any regularized as per policy/Circulated by the Building
means and unauthorized. (HQ), in this regard.
4. Construction as per records of It is informed that as per record/Misal Band Register
MCD. maintained in Building Dept., Karol Bagh Zone for
booking of unauthorized construction, there is no
booking in respect of Flats No. A-71/2, DDA Flats,
Naraina Vihar, New Delhi w.e.f. 01-01-05 till date.
5. Reasons for not bringing Information under RTI is provided as per record
unauthorized construction to maintained/available with the Dept. therefore, quarry
records despite various raised in paras under reply do not constitute
complaints against the property. ‘Information’ under RTI Act.
6. Why MCD has allowed Information under RTI is provided as per record
continuing construction and has maintained/available with the Dept. therefore, quarry
not demolished the said raised in paras under reply do not constitute
construction so far despite ‘Information’ under RTI Act.
complaints against the property?
The First Appellate Authority ordered:
“PIO is directed to give the reply within 10 days. If Appellant does not receive reply within 10 days,
he has liberty to go to the Hon’ble CIC, for further relief.”
Relevant Facts emerging during Hearing:
The following were present.
Appellant : Sh. Birender Singh
Respondent : Mr. S.K.Lakra on behalf of S.L. Bhairwa then PIO
The appellant has been supplied most of the information in his other RTI applications.
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
7th January, 2009
(For any further correspondence, please mention the decision number for a quick
disposal.)