Central Information Commission Judgements

Shri Sashank Bhagat vs Land & Development Office on 25 August, 2009

Central Information Commission
Shri Sashank Bhagat vs Land & Development Office on 25 August, 2009
       CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                      File No.CIC/WB/A/2008/000722/LS
       Shri Sashank Bhagat Vs Land & Development Office dated 25.8.2009

        Vide its decision dated 22.12.2008, the Commission had directed Shri
Vijay Tehlan, Dy. L&DO to convey factually correct information to the appellant
in regard to the levy of misuse charges in respect of unauthorized installation of
printing machinery by the Indian Express Group and Bennet, Coleman &
Company etc. In compliance thereof, Shri Tehlan had conveyed requisite
information to the appellant vide letters dated 22.1.2009 & 16.2.2009.

2.       Dissatisfied with this, the appellant has filed non-compliance complaint.
The matter was heard on 25.8.2009. The appellant is represented by Shri Amit
Sharma. The public authority is represented by Shri Vijay Tehlan, Dy. L&DO.
It is the forceful submission of Shri Tehlan that the Commission's order has been
complied with in letter and sprit. On the other hand, it is the submission of Shri
Amit Sharma that, no doubt he has received some information but he would
further need the following :-
(i)      inspection of files relating to United India Periodical Pvt. Ltd. and taking
         extracts from these files; &
(ii)     inspection of files relating to the Indian Express Group and the Times of
         India Group.

3.     To this, Shri Tehlan would submit that he has no objection to point No. (i)
above, but he strongly objects to point No. (ii) above on the ground of this
information being third party information, more so, when these parties have
strongly objected to disclosure of any information relating to them.

4.      In view of the above, Shri Vijay Tehlan is hereby directed to allow the
appellant or his representative to inspect the files relating to United India
Periodical Pvt. Ltd and to take extracts therefrom on payment of requisite fee.
However, as regards the appellant's request for inspection of files relating to the
other two groups mentioned above, it is open to the appellant to submit a detailed
representation before the Commission to justify his request. As and when such
request is received, the Commission will take an appropriate decision thereon.

5.       The matter stands closed at the Commission's end.
                                                                                Sd/-
                                                                      (M.L. Sharma)
                                                   Central Information Commissioner

        Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges, prescribed under the Act, to the
CPIO of this Commission.

(K.L. Das)
Assistant Registrar
 Address of parties :-
1.

Shri Vijay Tehlan
Dy. L&DO,
Land & Development Office,
M/o Urban Development,
Nirman Bhawan, New Delhi

2. Shri Shashank Bhagat
R/o 9, Link Road,
Jangpura Extension,
New Delhi.