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 2, Cited by 14]

Central Information Commission

Mr.Kuldip Sigh Yadav vs Mcd, Gnct Delhi on 9 June, 2011

                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                            Decision No. CIC/SG/A/2011/000920/12783
                                                                    Appeal No. CIC/SG/A/2011/000920
Relevant Facts emerging from the Appeal

Appellant                              :       Mr. Kuldeep Singh Yadav
                                               B-116, Shiv Park, Nangloi,
                                               Delhi-41

Respondent                             (1)     Mr. K. C. Meena

Public Information Officer & SE-II Municipal Corporation of Delhi Office of the Superintendent Engineer - II, West zone, Vishal Enclave, Rajouri Garden, New Delhi (2) PIO & Sr. Town Planner Town Planning Department, 13th Floor, Dr. SPM Civic Center, Minto Road, New Delhi (3) PIO Delhi Urban Shelter Improvement Board, Vikash Kutir, ITO, New Delhi RTI application filed on : 22/12/2010 PIO replied : 10/01/2011 & 18/01/2011 First appeal filed on : 25/01/2011 First Appellate Authority order : 04/03/2011 Second Appeal received on : 04/04/2011 Sl. Information sought by the appellant Reply of the Reply of the PIO Reply of the PIO(EE(M)- (HORT. Deptt. PIO(EE(B)-II/WZ) III/WZ) dated WZ) dated dated 10.01.2011 18.01.2011 18.01.2011

1. Provide the full map of the Camp no. 1. J.J.a) It relates to Para a, b, c, d, e a) The information Colony, Janta Market, Multanpuri Road, Planning Deptt. does not pertain sought is not Nangloi with the following details: b)It relates to to Hort. Deptt. available in the office

a)Map (of present condition) Slum & J.J West Zone records

b)When did the colony come into existence? Deptt. Point e : The b)Same as above Mention the year and give a list of the c)Same as detail list. along c)Same as above present allottees with their names and above with location of. d)It relates to Works address d)Same as parks are Deptt.

      c) How many plots are there in Colony       above              enclosed              e)It relates to Works
      Camp no.1                                   e)Same        as                         & Garden Deptt.

d)Give the length and width of all the roadsabove situated in the colony

e)Give full details of the parks. Schools and any other location for govt. office situated in this colony. Also mention the area of the parks

2. Can the plots given to the present allottees Same as above Does not pertain The information by the Deptt. be sold lawfully? Please to Hort. Deptt. sought is not provide the copy of the notification issued West Zone available in the office by the Deptt. in this regard. records

3. Are occupational activities on these plots It relates to Does not pertain The information valid? Please provide a list of the shops Building Deptt. to Hort. Deptt. sought is not block wise and also provide the copy of the West Zone available in the office notification issued in this regard. records Ground of the First Appeal:

The information provided is unsatisfactory and incomplete. Order of the FAA:
The PIO states that the information available with the department has been provided to the appellant and there were points in the application for which information is not available with the department so these have been transferred to the concerned PIOs to provide information to the appellant. The appellant has also accepted that he has received the reply from Hod. Deptt., Bldg. Deptt. and Works Deptt. The appeal is disposed of.
Ground of the Second Appeal:
The information provided is unsatisfactory and incomplete Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Mr. K. C. Meena, Public Information Officer & SE-II; Mr. Bal Krishan Kapoor, LDC, DUSIB and Mr. Jeet Ram, Architect, DUSIB;
The respondent shows that with regards to query-1(a) & (c) the PIO Sr. Town Planner (L) has informed the Appellant on 14/02/2011 that the layout plan of Nangloi Site no-I, Phase-I is available. The PIO of Town Planning Department instead of sending the plan has asked the Appellant to inspect the same at the office and pay requisite fee for obtaining it. The RTI application has been filed on 10/12/2010. Since the information was delayed beyond 30 days it should have been sent free of cost to the appellant. As regards query query-1(b) & 2 the RTI application has been transferred to DDA and the Department of Industries.
The PIO DUSIB states that the RTI application came to him on 06/06/2011. He states that he also has the information and has sent the copy of the plan to the Appellant on 08/06/2011. He states that he would also be able to provide the balance information before 30 June 2011 regarding queries 1(b), 1(c) & 02.
Decision:
The Appeal is allowed.
The PIO of DUSIB is directed to provide the information on queries 1(b), (c) & 02 to the Appellant before 25 June 2011.

The issue before the Commission is of not supplying the complete, required information by the PIO/Sr. Town Planner within 30 days as required by the law. From the facts before the Commission it appears that the PIO/Sr. Town Planner is guilty of not furnishing information within the time specified under sub-section (1) of Section 7 by not replying within 30 days, as per the requirement of the RTI Act. It appears that the PIO's actions attract the penal provisions of Section 20 (1). A showcause notice is being issued to him, and he is directed give his reasons to the Commission to show cause why penalty should not be levied on him.

PIO/Sr. Town Planner will present himself before the Commission at the above address on 04 July 2011 at 10.30am alongwith his written submissions showing cause why penalty should not be imposed on him as mandated under Section 20 (1). He will also submit proof of having given the information to the appellant.

Shailesh Gandhi Information Commissioner 09 June 2011 (In any correspondence on this decision, mention the complete decision number.) (Rh)