Central Information Commission Judgements

Mr.Balwant Singh vs Government Of Nct Of Delhi on 23 August, 2011

Central Information Commission
Mr.Balwant Singh vs Government Of Nct Of Delhi on 23 August, 2011
                       In the Central Information Commission 
                                                      at
                                               New Delhi

                                                                   File No: CIC/AD/A/2011/001639




Date  of Hearing :  August 23, 2011

Date of Decision :  August 23, 2011


Parties:

           Applicant

           Shri Balwant Singh
           S/o Lt. Shri Fauza Singh
           T.No.362 Ranjit Nagar
           New Delhi 110 008

           The Applicant was present during the hearing

           Respondents

           Delhi Urban Shelter Improvement Board
           Room No.B­11
           Vikas Kutir, I.P.Estate
           New Delhi

           Represented by : Shri Daya Nand, PIO & Asst. Director




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                     In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                              File No: CIC/AD/A/2011/001639



                                                  ORDER

Background

1. The Applicant filed an RTI Application dt.21.4.11 with the PIO, Slum & JJ Department.  He stated that 

Q.No.361 Ranjeet Nagar has been allotted to some one and the said allottee has expired and some 

other trespasser has entered in the said Q.No.361 with effect from January 2011.  He further sated 

that Q.No.361 is locked from outside and that the  electric meter of the Applicant residing at Q.No.362 

has been installed in Q.No.361 by the   Slum and JJ Department.   He wanted   the name, father’s 

name and address of the allottee of Q.No.361 to be furnished so that Q,.No.361 may be unlocked 

and his meter may be separated from Q.No.361.  The PIO, DUSIB replied on 19.5.11 stating that as 

per available record, the Q.No.361 was allotted to Shri Chhajju Ram, S/o Shri Nandoo Ram in the 

year 1972, seeking the name of the present occupant since Shri Chhaju Ram has passed away. . 

The Applicant filed an appeal dt.29.6.11 with the Appellate Authority (Copy not enclosed).   Shri 

R.K.Prashar, Appellate Authority replied on 4.7.11 advising the Applicant to make a representation to 

the authority with regard to his grievance.     Being aggrieved with the reply, the Applicant filed a 

second appeal dt.Nil before CIC.

Decision

2. During the hearing, the Respondents submitted that show cause notices had been   issued to the 

original allottee and the other person presently residing in the quarter. However, both letters have 

been returned unopened by the postal department.

3. The undersigned after hearing the submissions by both sides, with the powers vested in her u/s 18(2) 

of the RTI Act directs the Appellate Authority to investigate into the matter and recommends that 

appropriate action be taken as per rules,  if the allegation of the Appellant is found to be true.    The 
Appellant may be provided with a copy of the enquiry report and of the Action Taken Report, under 

intimation to the Commission.   The entire exercise to be completed by 23.9.11.

4. The appeal is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Balwant Singh
S/o Lt. Shri Fauza Singh
T.No.362 Ranjit Nagar
New Delhi 110 008

2. The Public Information Officer
Delhi Urban Shelter Improvement Board
Room No.B­11
Vikas Kutir, I.P.Estate
New Delhi

3. The Appellate Authority
Delhi Urban Shelter Improvement Board
Room No.B­11
Vikas Kutir, I.P.Estate
New Delhi

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.