CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/A/2009/00287
Appellant : Shri Devinder Kumar Sharma
Public Authority : Land & Development Office (MOUD)
(through Shri R.K. Sinha, L&DO & Shri Surinder
Singh, Dy. L&DO)
Date of Hearing : 8.5.2009
Date of Decision : 8.5.2009
Facts
By his letter of 6.10.2008, the appellant had requested for certified copies of
20 documents relating to a property located in Andrews Ganj, Delhi. By his letter
dated 20.2.2009, Shri Surinder Singh had informed the appellant that these
documents were not traceable in his office. Dissatisfied with this, he had filed first
appeal before the Appellate Authority. The Appellate Authority vide order dated
19.12.2008 had held that there was no objection to supplying copies of the
documents, subject to their availability in the records of L&DO.
2. The present appeal is directed against the order of the CPIO/AA.
3. The matter was heard on 8.5.2009. The appellant appeared before the
Commission. The public authority is represented by the officers named above. It is
the submission of Shri Sinha that he has no objection to providing certified copies of
documents subject to their availability in L&DO records.
DECISION
4. The view taken by Appellate Authority is just and fair and calls for no
interference. The CPIO & Appellate Authority are directed to take action
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