Central Information Commission Judgements

Shri A.P. Ravi vs Delhi Development Authority on 18 March, 2009

Central Information Commission
Shri A.P. Ravi vs Delhi Development Authority on 18 March, 2009
        CENTRAL INFORMATION COMMISSION
    Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                        File No. CIC/WB/A/2008/01280/LS

Appellant           :      Shri A.P. Ravi
Public Authority    :      Delhi Development Authority
                           (through Shri S.K. Sethi, Supdt. Engineer & Shri
                           A.S. Chauhan, Executive Engineer)

Date of Hearing     :      18.3.2009
Date of Decision :         18.3.2009

Facts

The matter, in short, is that the appellant is a resident of Flat No. 1396,
Sector-A, Pocket-B, Vasant Kunj. Its a first floor flat. Back to back, there is
another flat bearing No. 1395 which is a part of the same structure. It is a
second floor flat and the owner of the flat appears to have obtained permission
from the MCD for covering the balcony of the flat. It is the plea of the
appellant that the structure in question is based on a fragile foundation and
Delhi City’s seismic sensitivity further aggravates the problem. In this context,
he had sought information from DDA and some information was, indeed,
provided to him. Dissatisfied with the information provided to him, he has
filed the present appeal.

2. The matter was heard on 18.3.2008. The appellant appeared before the
Commission. The public authority is represented by the officers named above.
The appellant would submit that he needs the following document from DDA
:-

i. copy of the original foundation certificate;
ii. remedial action taken to cure foundational deficiencies;
iii. copy of the final foundation certificate;
iv. DDA consultant had advised them many years back that after the
remedial measures had been completed, the structure would have to be
subjected to full scale load test to check the overall safety of the
structure. He wants to have documentary evidence in regard to the tests
if any conducted in this regard;

v. Personal particulars of the Architects, Structural Engineers and
Supervisory DDA Officers who undertook the aforesaid structural
remedial action etc.

3. On the other hand, it is the submission of Shri Sethi that some of the
records are not traceable and some are not being maintained by DDA.

DECISION

4. The CPIO is hereby directed to trace out the missing records and provide
the same to the appellant. However, if certain records are not being maintained
by the DDA, the appellant may be informed accordingly.

5. The appellant may be provided point-wise information in 06 weeks time.

6. The matter is disposed of subject to the above directions.

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