Central Information Commission Judgements

Shri. Krishan Lal Sharma vs Estate Office, Chandigarh on 4 June, 2009

Central Information Commission
Shri. Krishan Lal Sharma vs Estate Office, Chandigarh on 4 June, 2009
        CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                           File No. CIC/LS/C/2009/00286

Complainant            :       Shri. Krishan Lal Sharma
Public Authority       :        Estate Office, Chandigarh
                               (through Shri Naresh Kumar, CPIO)

Date of Hearing        :       4.6.2009
Date of Decision       :       4.6.2009
Facts

The matter, in short, is that House No. 3365/13B, Chandigarh (LRP-

954) was allotted to the complainant. He, however, appears to have handed
over the house to Shri Sardar Singh on General Power of Attorney. He is now
having the civil litigation with Shri Sardar Singh about the ownership of the
house etc. In the present complaint filed before this Commission, he has
requested for the following information :-

(i) Site plan of the ‘Barsati’ located on the top floor of the house; and

(ii) Land rent receipts for 2007 & 2008.

2. Shri Naresh Kumar has no objection to providing the above
information to the complainant.

DECISION

3. As agreed, Shri Naresh Kumar is directed to provide the aforesaid
information to the complainant in 02 weeks time.

4. 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