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/2008/00840/SG/1219
Appeal No. CIC/WB/A/2008/00840/
Relevant Facts
emerging from the Appeal
Appellant : Smt. Sunleri Devi,
846, Gautam Gali, Jwala Nagar, Shahdara,
Delhi-110032.
Respondent 1 : Vijay Singh,
Municipal Corporation of Delhi
Asstt. Commissioner & PIO,
(City Zone), MLUG Car Parking,
Asaf Ali Road, New Delhi-2
RTI application filed on : 27/07/2007
PIO replied : 27/09/2007
First appeal filed on : 15/10/2007
First Appellate Authority order : not replied.
Second Appeal filed on : 20/05/2008
Details of required information:-
The Appellant had filed an application seeking following information:
S.No Information sought The PIO’s reply
1. Appellant was accommodated 6’* 4′ PIO vide its reply dated 27/09/2007
(open to the sky) site by the MCD official informed that the present rates of the
upon the order of the Hon’ble High Court 6’*4′ site (open to the sky) is Rs.
of Delhi. The appellant made an RTI 3,930/-. But the PIO failed to supply the
application asking detail bifurcation of the detailed bifurcation of the rate and also
tehbajari being charged by the MCD. As failed to supply the reason of charging
per the Appellant, MCD official are high amount as high as 38,950/-.
charging Rs. 38,950/- which is very high.
The First Appellate Authority Order:
Aggrieved by the said reply the filed a first appeal before ‘The Additional
Commissioner (Gen. & CSD)’ on 15.10.2007. However till date the appellant had not
received any reply/response. Hence this second appeal.
Relevant facts emerging at hearing:
Present:
Appellant: Smt. Sunleri Devi
Respondent: Mr. Vijay Singh PIO and Mr. Anil Wasan
The information has been provided to the appellant. The appellant’s contention is that she has
been charged for a period from 2000 to 2006, whereas she was given the right to squat only
in 2006. The information has been supplied and the PIO is asked to see if there is a genuine
grievance, if any resolution can be found for the appellant who appears to be a poor lady.
Decision:
The appeal is disposed.
The information has been provided already.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
22, January, 2009
In any correspondence on this decision, mentioned the complete decision number.)