Central Information Commission Judgements

Shri Babu Lal vs Nct Of Delhi on 2 April, 2009

Central Information Commission
Shri Babu Lal vs Nct Of Delhi on 2 April, 2009
            CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                              File No. CIC/LS/A/2009/00186
Appellant                :       Shri Babu Lal
Public Authority         :       NCT of Delhi
                                 (through Shri A.K. Dhankar, Superintendent, NCT of
                                 Delhi)

Date of Hearing          :       2.4.2009
Date of Decision         :       2.4.2009
Facts

The matter, in short, is that the appellant had requested for a certified copy of
U.O. letter NoF. 1(2) 84/Coor/Vol-I/Pt. issued by Settlement Officer of DDA.

2. Shri D.P. Rana, PIO, informed the appellant vide letter dated 29.2.2009 that
the letter requested for by him was not traceable in the DDA records and requested
the appellant to mention file number etc. so that the letter could be traced out.

3. Dissatisfied with this, the appellant has filed the present appeal before the
Commission.

4. The matter was heard on 2.4.2009. The appellant appeared before the
Commission. The public authority is represented by the officers named above.

INTERIM DECISION

5. The matter is adjourned to 27.4.2009 at 1030 hrs. Notices be issued to
Director, Survey and Settlement Department of DDA & Shri D.P. Rana, Dy. Director
(Alternative), Land and Building Department, NCT of Delhi for making efforts to
trace out the letter under reference and also for personal appearance on the above
mentioned date and time.

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