1230SmtSumedhaBatraDDA09 03 7 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/WB/A/2008/01230
Appellant: Smt. Sumedha Batra
Public Authority: Delhi Development Authority
(through Shri Anil Kumar,
Deputy Director(LSB)(Residential)(Rohini))
Date of Hearing: 09/03/2009
Date of Decision: 09/03/2009
FACTS
:-
The matter, in short, is that, Smt. Shakuntala Devi was registrant for an MIG Plot
in the Scheme of 1981. The Appellant herein, who is her daughter-in-law, had requested
DDA for the substitution of her name in place of her mother-in-law. As the DDA did not
take necessary action in the matter, the Appellant has filed the present Appeal before the
Commission.
2. The matter was heard on 09/03/2009. Shri S.P. Batra, husband of the Appellant,
appeared for the Appellant. The DDA is represented by the officer named above. It is
the submission of Shri Anil Kumar that when the son of the registrant is alive, it is
difficult to substitute the name of her daughter-in-law. In fact, it will be easier to
substitute the name of Shri S.P. Batra, son of the registrant. Shri S.P. Batra has no
objection to this.
DECISION
3. In view of the above, Shri S.P. Batra, who is present before the Commission, is
advised to move the DDA accordingly whereupon Shri Anil Kumar would expedite the
decision.
4. 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
Tele: 011 2671 73 53
1230SmtSumedhaBatraDDA09 03 7 2