Central Information Commission
.Shri K. K. Kumar vs Ministry Of Urban Development on 28 September, 2010
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New
Delhi-110066
File No.CIC/LS/A/2009/000958
(K.K. Kumar -Vs- DDA)
Dated : 28.09.2010
It may be recalled that vide its decision dated 05.11.2009, the
Commission had directed Shri V.P. Bansal, Deputy Director, DDA, to provide
ownership details of 624 flats allotted by DDA in Sector 'D', Pocket-II, Vasant
Kunj. As the requisite information was not furnished to the appellant, he had
filed a non-compliance complaint before the Commission.
2. The matter is heard today dated 28.9.2010. The appellant is present. The
DDA is represented by Shri M.L. Ranga, Deputy Director(SFS). Shri Ranga
submits that the relevant register has since been traced out and he has no
objection to provide available information to the appellant.
3. The DDA should have taken this action long time back but it is better late
than never. Shri Ranga is hereby directed to provide available information to the
appellant, free of cost, in 05 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
Address of parties :-
1.
The Deputy Director(SFS)(Housing),
DDA, Vikas Sadan, INA,
New Delhi-110023.
2. Shri K.K. Kumar,
R/o D-2/2328, Vasant Kunj,
New Delhi-110070.