Central Information Commission Judgements

Shri Kanhia Lal vs Delhi Development Authority on 27 February, 2009

Central Information Commission
Shri Kanhia Lal vs Delhi Development Authority on 27 February, 2009
     CENTRAL INFORMATION COMMISSION
 Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                    File No. CIC/WB/A/2007/01300/LS
Appellant            :      Shri Kanhia Lal
Public Authority     :      Delhi Development Authority
                            (through Shri S.K. Sethi, SE (HQ) SZ & Shri
                            Kanhiya Lal, Assistant Director, (LM) SE)
Date of Hearing      :      27.2.2009
Date of Decision :          27.2.2009
Facts

By his letter dated 15.5.2007, the appellant had requested for
information on 04 points relating to the rehabilitation of families living
in Bhoomihin Camp, Kalkaji, New Delhi at Tehkhand, as per survey
conducted by DDA in April-May, 2005 and the matters related
therewith.

2. SE (HQ) SEZ vide letter dated 6.6.2008 had provided information
about point No. ‘D’ to the appellant and referred the matter to Director
(LM) for providing information relating to point Nos. A, B & C.

3. The appeal was disposed of by the Appellate Authority vide letter
dated 3.7.2008.

4. The present appeal is directed against the order of CPIO/AA.

5. The matter was taken up for hearing on 27.2.2009. The appellant
appeared before the Commission. The public authority is represented by
the officers named above. It is noticed that the Land Management
Department of DDA has not furnished any information to the appellant
in regard to points at A, B & C of RTI application. It is a serious matter
and is indicative of causal attitude of the concerned officials of LM
department. It is also noticed that Shri Kanhia Lal, Assistant Director,
has not come prepared to assist the Commission in the disposal of the
matter in hand.

INTERIM DECISION

6. Summons may be issued to Director (LM) to appear before the
Commission on 6.4.2009 at 1100 hrs. He may also be directed to
furnish point-wise information to the appellant and this Commission two
days before the date of hearing.

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