CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/C/2009/000233
Chander Bhushan Anand Vs Chandigarh Administration dated 15.6.2009
This is in continuation of this Commission's Interim Decision dated
26.5.2009
. As scheduled the matter was heard on 15.6.2009 at New Delhi.
Advocate S.M. Wadehra is present. The public authority is represented by Shri Anil
Kumar, Section Officer and Shri Sanjay Vats, Assistant. During the hearing the
appellant would request for the following information :-
(i) Notings of the RP filed by such property on the basis of which inspite of
refusal of NOC Sale Deeds were executed; and
(ii) Executive instruction issued by Chandigarh Administration in pursuance of
its decision regarding the issuance of NOC in respect of property before its
sale.
2. Shri Anil Kumar produces files before the Commission in regard to
residential property in which registrations were made, without NOC, and in some
cases even when NOC had been refused. He has produced 04 such files before the
Commission which are allowed to be inspected by Advocate Wadehra. Shri Anil
Kumar would also submit that on random checking, in addition to these 04 files, he
has traced06 another file wherein a similar decision has been taken. He has no
objection to providing copies of the notings in these files to Advocate Wadehra. As
regards point (ii) above, Shri Anil Kumar would submit that he has already supplied
a copy of the Chandigarh Estate Rules and that no other administrative instructions
are available with him.
DECISION
3 In view of the above, the notings in the files referred to above may be
provided to Advocate Wadehra as per his requirements in next 03 weeks time, free of
cost.
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