Central Information Commission Judgements

Mr.Sukh Sagar vs Ministry Of Urban Development on 16 April, 2010

Central Information Commission
Mr.Sukh Sagar vs Ministry Of Urban Development on 16 April, 2010
               CENTRAL INFORMATION COMMISSION
             Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                 File No. CIC/LS/A/2010/000064

Appellant                   :      Shri Sukh Sagar

Public Authority            :      L & D.O.
                                   (through : Shri G.H. Ratra, Dy.L&DO).

Date of hearing             :      16.04.2010

Date of Decision            :      16.04.2010

Facts

:-

The matter is called for hearing today dated 16.04.2010. Appellant present.
Public Authority is represented by the officer named above. It is the say of the appellant
that he will be satisfied if he is permitted inspection of the file concerning House No. B-
62, Sarai Rohalla, Subhadra Colony, Delhi. Shri Ratra has no objection to this.

DECISION

2. The matter is decided accordingly. The appellant will have the liberty to take
extracts of the relevant pages from the file on payment of prescribed fee.

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 Land & Development Officer & CPIO,
Min. of Urban Development, Nirman Bhawan,
New Delhi-110011.

2. Shri Sukh Sagar,
B-61, Subhadra Colony,
New Delhi-110035.