Central Information Commission Judgements

Ms. Prabha Shah vs Delhi Development Authority on 8 December, 2008

Central Information Commission
Ms. Prabha Shah vs Delhi Development Authority on 8 December, 2008
1262 Ms Prabha Shah DDA 08 12 6                          1


                          CENTRAL INFORMATION COMMISSION
                   Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                            Appeal No. CIC/WB/A/2007/01262
Appellant:                                                Ms. Prabha Shah
Public Authority:                                         Delhi Development Authority
                                                          (through Shri K.C. Surender,
                                                          Deputy Director (Commercial Estate))
Date of Hearing:                                          08/12/2008
Date of Decision                                          08/12/2008

FACTS

:-

The Appellant had requested for certified copies of certain documents relating to
Shop No.29, Local Shopping Centre, Site No. 37/38, Kalkaji, by his letter dated
02/04/2007. To this, CPIO had replied vide his letter dated 03/05/2007, mentioning that
the relevant file was not traceable. On Appeal having been filed, the Appellate
Authority, vide her letter dated 11/06/2007, had informed the appellant that the requisite
information could not be furnished to her because of non-traceability of the file in
question.

2. The present appeal has been filed against the order of the Appellate Authority.

3. The matter was heard on 08/12/2008. Shri Arun Shah appeared on behalf of the
Appellant. DDA is represented by the officer named above.

DECISION

4. After hearing both the parties, the following decision is given:-

(i) Shri K.C. Surender would make fresh efforts to trace out the relevant file
and if the same is traced, give point-wise information to the Appellant in
six weeks time;

(ii) If the file, somehow, is not traced out, he will try to reconstruct the file, if
possible; and

(iii) Subsequent to cancellation of allotment of the said shop to the Appellant,
the DDA could have allotted the shop to some other party/(s). The file(s)
relating to such subsequent allotment(s) be traced out and allowed to be
inspected by the appellant at a mutually convenient date. If the Appellant
wants to take photocopies of any documents from such file/(s), the same
may be permitted.

5. The matter is disposed of 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.

(Pankaj K.P. Shreyaskar)
Deputy Secretary & Joint Registrar