In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001655
Date of Hearing : August 4, 2011
Date of Decision : August 4, 2011
Parties:
Applicant
Shri Mandeep Singh
C/o Mrs.R.Rawat
Flat No.17
TypeC
Gr. Floor
MVID Hospital
Kingsway Camp
Delhi 110 009
The Applicant was present during the hearing
Respondents
The Public Information Officer
Land and Building Department
O/o the Dy. Secretary (Alt.)
BBlock, Vikas Bhawan
New Delhi
Represented by : Shri Alok Sharma, PIO & Dy. Secretary.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/001655
ORDER
Background
1. The Applicant filed an RTI Application dt.17.3.11 with the PIO, L&B department, GNCTD seeking the
following copy of the orders:
i) F.7(27)/85L&B/1484 dt.2.5.86
ii) F.9(16)80(L&B)/16557 dt.25.5.1985.
Shri Alok Sharma, SPIO (LA) replied on 13.4.11 stating that information as asked for, is not readily
available. The Applicant filed an appeal with the Appellate Authority (Copy not enclosed). Shri
Vinay Kumar, Appellate Authority replied on 16.5.11 directing the PIO to make another effort to
locatie the relevant file. On not receiving any further information, the Applicant filed a second appeal
dt.Nil before CIC.
Decision
2. During the hearing the Respondents submitted that after extensive search, they were able to locate
one file which is more than 25 years old in which the order being sought by the Appellant is however
not available. He added that they were not able to locate the second file.
3. The Commission after hearing the submissions directs the PIO to lodge a complaint with the police
with regard to the missing file and to provide the copy of the complaint to the Appellant by 4.9.11 and
the Appellant to submit a compliance report to the Commission by 11.9.11. As far as the missing
information in the file which was located is concerned, no disclosure authorization is required since
the information is not available, the order being more than 25 years old..
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Mandeep Singh
C/o Mrs.R.Rawat
Flat No.17
TypeC
Gr. Floor
MVID Hospital
Kingsway Camp
Delhi 110 009
2. The Public Information Officer
Land and Building Department
O/o the Dy. Secretary (Alt.)
BBlock, Vikas Bhawan
New Delhi
3. The Appellate Authority
Land and Building Department
O/o the Dy. Secretary (Alt.)
BBlock, Vikas Bhawan
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.