Central Information Commission Judgements

Smt. Kusum Devi And Ors. vs Lands Department, Delhi … on 5 September, 2006

Central Information Commission
Smt. Kusum Devi And Ors. vs Lands Department, Delhi … on 5 September, 2006


ORDER

Wajahat Habibullah, C.I.C.

1. By Order of 24/8/’06 issued after hearing held under Proviso to Section 20(1) of the RTI Act, 2005 on a Show Cause Notice issued to CPIO Sh. OP Mishra, this Commission in examining the appellant’s claim of damages made under Section 19(8)(b) found that damages in this case had become due, in the case of two hearings, which had to be adjourned without cause. Appellants were asked to present before us substantiation for the claim within a week.

2. Accordingly Ms Ritu Mehra, authorized representative has presented a statement on 31/8/’06 seeking damages on account of salary for two days and transport costs for these two days, amounting to a total of Rs. 1720/-.

3. We have examined the claim. We are not convinced that there has been any loss of salary by the authorized representatives of the appellants, nor has any evidence of any such deduction/loss been placed before us. On the other hand, the transport charges are genuine, and even though no receipts are provided in such cases, we may not insist on such evidence being produced. The conveyance charges from Seemapuri to the offices of the Commission amounting to Rs. 520/-are payable by the DDA and may be paid to the authorized representatives of the appellants against receipt, a copy of which may be placed on file.