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/2007/00932/SG/00162
Appeal No. CIC/WB/A/2007/00932
Relevant Facts
emerging from the Appeal
Appellant : Dr. Narender Kumar
7/1577 (1576-77/7) Rodgaran,
Lal Kuan, Delhi-110006
Respondent : PIO -Slum & JJ.
Municipal Corporation of Delhi
Punervas Bhwan, ITO,
New Delhi-110001.
RTI filed on : 13/03/2007 PIO replied : 28/03/2007 First appeal filed on : 30/03/2007 First Appellate Authority order : 10/07/2007 Second Appeal filed on : 20/08/2007 Detail of information required:
The appellant had asked about regarding the mutation / transfer of the tenancy rights of
property no. 1577, Mohalla Rodgaran, Lal Kuan, Delhi-110006. He had sent six letters
regarding this to the Public authority and sought to know the progress and actions taken on
his letters. The letters were sent in 1992, 1995, 2003, and 3/2/2005, 28/3/2005 and 28/9/2005.
The PIO replied:
The PIO could not get any information on the record for the letters in 1992 and 1995.
The First Appellate Authority ordered:
“In connection with an appeal filed by the appellant before the Appellate Authority & Addl.
Commissioner, Slum & JJ Department, MCD, received in the office of Addl. Commissioner
(S&JJ) on 03/04/2007 vide Dy. No. CD-22. Appellant had been requested to kindly appear in
person before Shri A.B. Shukla, IAS, Appellate Authority & Addl. Commissioner (Education
/ S&JJ) on 18/04/2007 at 11:00 am in Room No.1 Punervas Bhwan, I.P.Estate, New Delhi-
110002.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Dr. Narender Kumar
Respondent: Shri Ture representing Mr.P.K.Panda, PIO
The respondents have are being directed to give all the relevant papers and file notings with
respect to this mutation and all internal correspondence on the appellant’s letters, from
16/9/2003 to 28/9/2005.
Decision:
The appeal is allowed.
The respondents have are being directed to give all the relevant papers and file notings with
respect to this mutation and all internal correspondence on the appellant’s letters, from
16/9/2003 to 28/9/2005 before 15 November, 2008 free of cost.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
5 November, 2008