Central Information Commission
Dharam Pal vs L&Do on 12 March, 2010
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2010/000024
Dharam Pal Vs L&DO
Dated : 12.3.2010
The matter cited as subject was heard by the Commission on
8.2.2010.
2. The matter was further heard on 12.3.2010. The appellant is
represented by his son Shri Krishan Pal and his daughter-in-law Smt
Ranjana Singh. The Land & Building Department of the Government of
Delhi is represented by Shri R.K. Saini, Office Superintendent. Shri Saini
submits that he has checked up the records but the documents requested for
by the appellant are not available with his Department. He, however,
suggests that there is a possibility of these records being available with
Land and Development, Office of the MoUD.
3. In view of the above, notice may be issued to the Director, Land &
Development Office, MoUD, New Delhi, with the direction to have the
records traced out and appear before the Commission either personally or
through a Senior Officer on 7.6.2010 at 1030.
4. Let a copy of the RTI application and the proceedings of the
Commission dated 8.2.2010 be enclosed with this order.
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
Address of parties :-
1.
The Director
Land & Development Office,
Ministry of Urban Development,
Nirman Bhawan, New Delhi-110001
2. Shri Dharm Pal
S/o ShriRisal Singh,
R/o 2040, Pillanji, Kotla Mubarakpur,
New Delhi