Central Information Commission
Mr.Bhupendra Singh vs Government Of Nct Of Delhi on 16 July, 2011
CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/001429/13487
Appeal No. CIC/SG/A/2011/001429
Relevant Facts emerging from the Appeal
Appellant : Mr. Bhupender Singh,
S/o Shri Ram Singh,
H. No. 24, Bhorbagh,
Delhi- 110040.
Respondent : Mr. Mukul Manrai
Public Information Officer & BDO(NW) Revenue Department, GNCTD O/o Block Development Office (NW), Alipur Block, Delhi- 36.
RTI application filed on : 19/01/2011
PIO replied : 18/02/2011
First appeal filed on : 19/03/2011
First Appellate Authority order : 11/04/2011
Second Appeal received on : 25/05/2011
Sl. Information sought by the appellant Reply of the PIO
1. What is the action taken on letter no. 821 (dated 13.07.09)? The keys of the chowpal are available in the
office.
2. What is the action taken on letter no. 1094 (dated 07.08.09)? Same as above.
3. Since when are the belongings of Ramleela kept in the The duration of the same is not within the chowpal? knowledge of this office.
4. Why has the slip worth Re.1000 not being cut everyday for As it is evident that the some belongings of the belongings of Ramleela kept in the chowpal? the Ramleela are often used for religious purposes, so a permission-notice has been issued to keep such belongings there.
5. For what all functions money would be charged from Such information is not available in the chowpal? office.
6. For what all functions money would be charged from Same as above.
chowpal?
7. By when the electricity meter which is in place in the With respect to this issue, the correspondence chowpal, be removed? with the Samiti is still on.
8. Can the electricity meter be used once you have booked the With respect to this, the office is not in a chowpal? position to state anything.
9. By when the maintenance and the whitewashing of the There is no time-limit for the same.
chowpal be done?
10. Kindly provide the copy of the Chowpal's booking-order. Photocopy is attached.
11. There is land belonging to the Gram Panchayat which is Very soon the record of this land be lying in the Village Bhorgarh. Kindly give the description of provided from the Taluka Patwari. the same.
12. What all has been built on the land of the Gram Panchayat? No survey has been made in this regard yet.
13. After booking the Chowpal, who would be responsible to It would be the responsibility of the person bring and take the keys? booking the Chowpal.
14. What is the total area of the Chowpal? Whenever the same would be calculated from authorized governmental engineer, the information would be forthwith given to you.
15. What are the functions of the Panchayat Secretary inside the All the works related to the Panchayats are Village? done by him in accordance with their own rules.
16. After booking the Chowpal, do you get it in an empty It depends on the person booking the condition? Chowpal.
Ground of the First Appeal:
The information given is incomplete. No satisfactory reply with respect to Q. No. 1,2,8,4,7,11,12,14,16 has been provided.
Order of the FAA:
PIO has furnished the information on all the questions; however, the appellant is not satisfied with respect to some replies. The PIO/BDO (NW) is directed to call the appellant on fixed date and time within 15 days to inspect the records and desired information be supplied to the appellant.
Ground of the Second Appeal:
The PIO has not complied with the order of the FAA, which is contrary to the RTI Act and has lead to the denial of information to the appellant.
Relevant Facts emerging during Hearing:
The following were present Appellant: Absent;
Respondent: Mr. Mahendrapal Singh, Extension officer on behalf of Mr. Mukul Manrai, Public Information Officer & BDO(NW);
The respondent states that the Appellant has not taken the opportunity of inspecting the records and the information available has been provided to the Appellant.
Decision:
The Appeal is disposed.
Information available on the records appears to have been provided. 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 16 July 2011 (In any correspondence on this decision, mention the complete decision number.) (AA)