Central Information Commission Judgements

Mr. Puranvasi Ram vs Municipalcorporation Of Delhi on 14 October, 2008

Central Information Commission
Mr. Puranvasi Ram vs Municipalcorporation Of Delhi on 14 October, 2008
                    CENTRAL INFORMATION COMMISSION
                                     Room no.415, 4th Floor, Block IV,

                         Old JNU Campus, New Delhi 110 066.

                                             Tel: 91 11 26161796

                   Decision No. CIC /WB/A/2007/01597/SG/00057
                    Appeal No. CIC/WB/A/2007/01597

Relevant Facts

emerging from the Appeal

Appellant : Mr. Puranvasi Ram

73,Old G-Point (KhandGaon)

Near Goal Post Office,

Goal market, New Delhi-110001

Respondent : Deputy Commissioner (S&JJ )

& Public Information Officer under RTI Act2005,

MunicipalCorporation of Delhi,
Punervas Bhawan, I.P. Estate,

New Delhi-110002

: Addl. Commissioner (S&JJ) & First Appellate

Authority Under RTI Act 2005

Municipal Corporation of Delhi,
Room No. 1, punervas Bhawan, I.P. Estate,

New Delhi-110002

RTI filed on : : 30-07-2007

PIO replied : 27-08-2007
First appeal filed on : 13-09-2007

Appellant had filed his Application under Right to Information Act, 2005, asking four
questions regarding not getting relocated plot after the demolition of his Jhuggi.

PIO Replied:

The all records of the Slum & J.J. Deppt. Have been sent to the CBI for the
investigation, hence they are not able to give the information.

Relevant Facts emerging during Hearing:
The following were present

Appellant: Absent

Respondent: Mrs. Chandra Reddy.

The PIO states that though the records have been released, they are unable to
trace the records. The Commission direct s the present PIO Mr.D.P.Ture to make all
efforts to trace the records. If the records cannot b e found, the PIO will undertake
to reconstruct the record based on avialble information. The appellant’s help will
also be taken in this process. The Commission would like to record that it is necessary
for Public authorities to keep their records properly, especially when it concerns vital
maters such as the house eligibility of the poor.

Decision:

The appeal is allowed.

This decision is announced in open chamber. .

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi

Information Commissioner

14 October, 2008