Central Information Commission Judgements

Shri Manoj Jain vs Delhi Development Authority on 18 August, 2009

Central Information Commission
Shri Manoj Jain vs Delhi Development Authority on 18 August, 2009
496 ManojJainVsDDA 18 08 11                              1


                         CENTRAL INFORMATION COMMISSION
                   Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                              Complaint No. CIC/LS/C/2009/000496

Complainant:                                              Shri Manoj Jain

Public Authority:                                         Delhi Development Authority
                                                          (through Shri P.S. Verma,
                                                          Assistant Director(CE))

Date of Hearing:                                          18/08/2009

Date of Decision:                                         18/08/2009


FACTS

:-

By his letter of 02/04/2009, the complainant had requested for information on the
following two points:-

(i) Master Plan, Maps and Drawings of Safdarjung Development Area
Shopping Complex Market, situated opposite IIT Main Gate, Hauz Khas,
New Delhi-110016;

(ii) Names and designation of officials responsible for inspection of any
construction erected in violation of aforesaid Master Plan, Maps and
Drawings.

2. This was responded to by Deputy Director(CE), vide letter dated 22/04/2009,
wherein point No.2 of the RTI application was answered.

3. Dissatisfied with this, the complainant has filed the present complaint before this
Commission.

4. Heard on 18/08/2009. Complainant present. The public authority is represented
by Shri P.S. Verma. Shri Verma would submit that as regards the first point of the RTI
application, Shri A.K. Gupta, Senior Architect(SZ) had sent letter dated 08/06/2009 to the
complainant wherein he has offered to provide copies of Lay Out Plan/Master Plan etc.
for a consideration of Rs.320/-. To this, the complaint would respond that information
has not been provided to him in statutory period of 30 days and, therefore, as per section
7(6) of the RTI Act, he is entitled for information, free of cost. He would also submit
that he has not received Shri Gupta’s letter.

496 ManojJainVsDDA 18 08 11 2

DECISION

5. Be that as it may, Shri Verma is required to provide a copy of Shri Gupta’s letter
to the complainant. Further, Shri Verma is also directed to provide information
regarding point No.(i), free of cost, to the complainant in the light of the legal provisions
referred to above.

6. The order of the Commission may be complied with in 04 weeks time.

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 2671 73 53
Fax: 011 2610 62 76

Copy to:-              (1)      Shri Manoj Jain,
                                S/o Shri Vimal Kumar Jain,
                                337, Income Tax Colony,
                                Uttri Pitampura, New Delhi-110088.


                       (2)      Shri P.S. Verma,
                                Deputy Director(CE) & CPIO
                                DDA, A Block, 2nd floor, Vikas Sadan,
                                INA, New Delhi-110023.


                       (3)      The Director(CL) & AA,
                                DDA, Vikas Sadan,
                                INA, New Delhi-110023.