Central Information Commission Judgements

Smt. Veena Dhawan vs Govt. Of Nct Of Delhi on 17 March, 2010

Central Information Commission
Smt. Veena Dhawan vs Govt. Of Nct Of Delhi on 17 March, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/000262/7174
                                                           Appeal No. CIC/SG/A/2010/000262

Relevant Facts

emerging from the Appeal:

Appellant                           :       Smt. Veena Dhawan,
                                            Lane No. 1-A, H. No. 8,
                                            Anupam Garden Road,
                                            Sainik Farms,
                                            New Delhi - 110068

Respondent                          :       Mr. Pawan Kumar

Public Information Officer & Sub Registrar
Govt. of NCT of Delhi
Ground Floor, Authority Building,
Janakpuri, New Delhi

RTI application filed on : 25/09/2009
PIO replied : 17/11/2009
First appeal filed on : 25/11/2009
First Appellate Authority order : 29/12/2009
Second Appeal received on : 29/01/2010

Information sought:

Manner in which the Sub Registrar accepted the authenticity of the ownership of three persons-
Saroj Kumari, Lt Col Vijay Gambhir and Vipan Gambhir- who signed the Sale Deed without the
will probated through the Court legally, thereby ignoring the applicant’s right in the ancestral
property i.e. 43/21 East Patel Nagar, New Delhi

Reply of PIO:

“The Sub Registrar registers the documents as per provision of Registration Act, 908 as well as
administrative order issued by Inspector General of Registration from time to time”.
Approach the Court for any discrepancy in the sale deed.

First Appeal:

Unsatisfactory reply of PIO
Allegation of fraud

Order of the FAA:

Reply of PIO satisfactory

Ground of the Second Appeal:

Same as in First Appeal and unsatisfactory order of FAA.
Relevant Facts emerging during Hearing:
The following were present:

Appellant : Smt. Veena Dhawan;

Respondent : Mr. Pawan Kumar, Public Information Officer & Sub Registrar;

The PIO has stated that there is no record maintained to show the reasons for registering
the sale deed. The Appellant wants the reasons since she believes that the sale was not proper in
law. This is not a matter that can be adjudicated under Right to Information.

Decision:

The Appeal is disposed.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
17 March 2010
(In any correspondence on this decision, mention the complete decision number.) (BK)