Central Information Commission Judgements

Mr.Chandan Kumar Chanadan vs Ministry Of Social Justice And … on 9 November, 2010

Central Information Commission
Mr.Chandan Kumar Chanadan vs Ministry Of Social Justice And … on 9 November, 2010
                                Central Information Commission
                          Room No. 5, Club Building, Near Post Office
                          Old J.N.U. Campus, New Delhi - 110067
                                      Tel No: 26161997

                                                                             Case No. CIC/SS/A/2009/000112

         Name of Appellant                             :        Sh. Chandan Kumar Chandan
                                                                (The Appellant was present along with Ms. 
                                                                Priyanka Sarpal and Ms. Ruchika Yadav)




         Name of Respondent                            :        Pt. Deendayal Upadhyaya Institute for the Physical 
                                                                Handicapped, New Delhi
                                                                (Represented by Smt. Tejinder Kaur, 
                                                                Librarian /PIO and Sh. H. Pandian)

         The matter was heard on                       :        20.10.2010



                                                           ORDER

  

This is in continuation of the Commission’s   previous orders wherein the Commission 
directed   the   Respondents   to   provide   requisite   information   to   the   Appellant   and   sought   the 
comments of the PIO in the matter.  

During the hearing Smt. Tejinder Kaur and Sh. G. Pandian submit that the some records 
relating to the classes taken by Sh. G. Pandian in 2005, 2008 and 2009 is not available, as the 
attendance register relating to this period are not available / traceable.  

The Commission takes a very serious view of the non­traceability / non -availability of the 
attendance register in question.  In the facts and circumstances of the present case the Commission 
deems   it   fit   to   direct   The   President,   Gen.   Council,   Pandit   Deendayal   Institute   for   Physically 
Handicapped to conduct an enquiry into the matter and fix responsibility of the official/officials 
responsible for the loss of the attendance register in question.  The President, Gen. Council, Pandit 
Deendayal Institute for Physically Handicapped will send the enquiry report to the Commission 
along with a copy to the Appellant within 30 days of receipt of the Commission’s order.

With these directions the matter is disposed of accordingly.

(Sushma Singh) 
                                                                          Information Commissioner 
9.11.2010

Case No. CIC/SS/A/2009/000112

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar
 

Copy to:

1. The Public Information Officer

Smt. Tejender Kaur

Librarian

Pt. Deendayal Upadhyaya Institute for the Physical Handicapped

M/o Social Justice & Empowerment

Govt. of India

4, Vishnu Digamber Marg

New Delhi­110002

2. The Public Information Officer

Sh. G. Pandian

Lecturar (Orthotics)

Pt. Deendayal Upadhyaya Institute for the Physical Handicapped

M/o Social Justice & Empowerment

Govt. of India

4, Vishnu Digamber Marg
New Delhi­110002

3. The President

Pt. Deendayal Upadhyaya Institute for the Physical Handicapped

Secretary to Govt. of India

M/o Social Justice & Empowerment

4, Vishnu Digamber Marg

New Delhi­110002

4. Sh. Chandan Kumar Chandan

Room No. 117, PDDUIPH

Hostel 4­Vishnu Digamber Marg

New Dehi­110002