CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/C/2009/000527
Complainant : Shri Assem Takyar
Public Authority : D.D.A.
(through Shri A.K. Nigah, CE(NZ)
and Shri H.S. Dharamsattu, SE,
HQ(NZ)
Date of hearing : 11.01.2010
Date of Decision : 11.01.2010
Facts
. By his RTI application dated 3.3.2009, the complainant had
sought information on the following two paras :-
“(a) The applicants wants to now as to how much amount is
withheld and lying with the department of the agency M/s
Ceneer Const. Co. which has executed the work C/o C.S.C. at
Kohat Enclave, Pitam Pura, N. Delhi 34.
(b) The Applicant wants to know as to why the watch and
ward payment to the contractor has not been made so far.”
2. As he was not provided the requisite information, he has filed
the present complaint.
3. Heard on 11.01.2010. Appellant present. The Public Authority
is represented by the officers named above. Shri Dharamsattu
furnishes a copy of his letter dated 8.1.2010 addressed to the
complainant providing parawise information. After perusal of the
information, Shri Takyar submits that he will consult his lawyer to
check whether complete information has been provided.
DECISION
4. If the appellant is satisfied with the information, the matter will
rest. However, if he needs additional information, he will be at
liberty to either meet Shri H.S. Dharamsattu, SE, HQ(NZ) or write to
him whereupon the latter would respond to it in 15 days time.
5. The matter stands closed at the Commission’s end.
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
Address of parties :-
1. Shri Assem Takyar,
144, Phase-I, Udyog Vihar,
Gurgaon, Haryana : 122016.
2. Shri H.S. Dharamsattu, SE, HQ(NZ),
Delhi Development Authority, 18th Floor,
Vikas Minar, I.P. Estate,
New Delhi-110002.