Central Information Commission Judgements

Shri Satyanand vs Delhi Development Authority on 3 December, 2008

Central Information Commission
Shri Satyanand vs Delhi Development Authority on 3 December, 2008
              CENTRAL INFORMATION COMMISSION
                        Block IV, 4th Floor, OLD JNU Campus
                                 New Delhi-110067

                        Appeal No. CIC/WB/A/2007/00805/LS


Appellant :               Shri Satyanand

Public Authority :        Delhi Development Authority
                          (through Shri J.S. Chauhan, Field Investigator)

Date of Hearing :         3.12.2008

Date of Decision:         3.12.2008


FACTS

 

  By his letter of 8.1.2007, the appellant had requested for copies of records
of demolition done by DDA on 26.9.1981. To this, the PIO had responded vide
letter dated 22.1.2007 informing the appellant that the records were not
traceable. The appeal filed by the appellant was disposed of by Shri M.R.M.
Rao, Director (LM) (Appellate Authority) by his order dated 2.3.2007, wherein
the Appellate Authority had mentioned that the request made by the appellant
did not strictly fall in the ambit of RTI Act, as he had not asked for any specific
information and had disposed of the appeal accordingly.

2. The appellant has filed the present appeal against the order of the
Appellate Authority.

3. The matter was heard on 3.12.2008. The appellant did not appear before
the Commission. DDA is represented by Shri J.S. Chauhan.

4. It is the submission of Shri Chauhan that the demolition took place way
back in 1981 and the records are not tracable. I do not agree with the line taken
by the Appellate Authority that the appellant has not requested for any specific
information. The records of demolition, indeed, are ‘information’ as defined
under the RTI Act. It is, however, a different matter that the records are not
available with the DDA.

DECISION

5. As the DDA informs that the relevant records are not available, it would
be expedient to direct the DDA to make fresh efforts to trace out the records and
if they are traced out, furnish copies thereof to the appellant within 6 weeks
time.

6. The matter is disposed of accordingly
Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO
of this Commission.

(K.L. Das)
Assistant Registrar
Ph. No. 011-26162662