Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 6]

Central Information Commission

Mr.Ramswaroop vs Mcd, Gnct Delhi on 22 November, 2010

                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/002603/10107
                                                                   Appeal No. CIC/SG/A/2010/002603

Relevant Facts emerging from the Appeal

Appellant                           :       Mr. Ram Swarup
                                            B - 590, Holami Kalan,
                                            Ph-2, Delhi - 110082.

Respondent                          :       Mr. C. K. Bajaj

Public Information Officer & Budget and Finance Officer Delhi Urban Shelter Improvement Board Govt. of NCT of Delhi Room No.8, Punarwas Bhawan, I. P. Estate, Delhi - 110002.


RTI application filed on            :       20/04/2010
PIO replied                         :       19/05/2010
First appeal filed on               :       23/06/2010
First Appellate Authority order     :       03/08/2010
Second Appeal received on           :       16/09/2010
Notice of Hearing sent on           :       19/10/2010

The Appellant has sought following information regarding his complaint dated 22/01/2004.

S. No. Information Sought PIO's reply

1. Details of action taken against the Application was not enclosed with said application. annexure.

2. Number of shops to be allocated in The shops are sold after auctioning the Punarwas Colony, Holami Kalan, plot and availing the list by Engineering Phase-2 along with date by which it Department. However, Delhi Govt has will be allocated. put a stop on selling of any unit.

3. Rules and condition for the Rules and conditions are published in the allocation. newspaper.

4. Details of minimum price of the Price of shops are made available by the shop and whether the rehabilitated Finance Department.

                people     will    be   given    any
                seniority/rebate.

First Appeal:

Incomplete and unsatisfactory information received from the PIO..

Order of the FAA:

The FAA in his order concurred with the reply given by the PIO. Ground of the Second Appeal:
Unfair disposal of the Appeal by the FAA. Relevant Facts emerging during Hearing: The following were present Appellant : Mr. Ram Swarup;
Respondent : Mr. Shiv Kumar, AAO on behalf of Mr. C. K. Bajaj, PIO & Budget and Finance Officer;
Mr. Khem Chand, PIO & Dy. Director (RP Cell);
The PIO has given enough information but has offered the following clarifications which are being recorded below:
1- Query-2: The PIO stated that no decision has been taken for total number of shops to be allotted.
2- Query-3: The term and conditions for the allotment has not been finalized. 3- Query-4: The price at which the shops are to be allotted has also not been finalized.
Decision:
The Appeal is disposed.
The information has been provided to the Appellant. This decision is announced in open chamber. 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 22 November 2010 (In any correspondence on this decision, mention the complete decision number.)(GJ)