Central Information Commission Judgements

Shri Shyam Sunder Kaushik vs Ministry Of Urban Development on 28 November, 2008

Central Information Commission
Shri Shyam Sunder Kaushik vs Ministry Of Urban Development on 28 November, 2008
3SSKaushikCPWD2811 3 LS A                                      1


                             CENTRAL INFORMATION COMMISSION
                                Block IV, 4Th Floor, Old JNU Campus
                                         New Delhi-110067
                              Appeal No. CIC/LS/A/2008/00003

Appellant:                                                      Shri Shyam Sunder Kaushik

Public Authority:                                               Ministry of Urban Development
                                                                (through S/Shri Surinder Singh,
                                                                 Deputy Land & Development Officer, &
                                                                A.K. Agarwal, Deputy Land &
                                                                Development Officer)

Date of Hearing:                                                28/11/2008

Date of Decision                                                28/11/2008

FACTS

:-

By his letter of 18/02/2008, the Appellant had sought for information on eight
points in regard to property H-1481, CR Park, New Delhi. CPIO vide his letter dated
07/03/2008 had refused to disclose the information in terms of section 8(1)(j) of RTI Act.

2. Dissatisfied with this, the Appellant has filed Appeal vide his letter dated
31/03/2008 before Shri Rajesh Kumar Sinha, Land Development Officer, Ministry of
Urban Development, New Delhi (AA). The Appeal has not yet been decided.

3. The matter was heard on 28/11/2008. The Appellant appeared in person. The
Public Authority was represented by officers named above.

4. It is apt to mention that as per section 19(6) of the RTI Act, the appeal is
mandated to be decided within a period of 30 days. It is a serious matter that despite
lapse of about eight months, the Appellate Authority has not decided the appeal so far.

DECISION

5. In view of the above, Shri Rajesh Kumar Sinha (AA) is hereby directed to decide
the appeal in next three weeks time and send a copy of his order to the Appellant as also
to the Commission. However, if the Appellant is not satisfied with the decision of the
first Appellate Authority, he would be at liberty to move this Commission again.

6. The appellate Authority is also directed to explain the reasons for not deciding the
Appeal in 30 days time. His explanation should reach the Commission in 03 weeks time.

7. 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.

(K.L. Das)
Assistant Registrar
Tele: 011-2616 26 62