Central Information Commission Judgements

Mrsatinder Kumar Dhawan vs Gnctd on 10 June, 2015

Central Information Commission
Mrsatinder Kumar Dhawan vs Gnctd on 10 June, 2015
                                                            

                  CENTRAL INFORMATION COMMISSION
                   (Room No.315, B­Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi 110 066)



                   Prof. M. Sridhar Acharyulu (Madabhushi Sridhar)

                                          Information Commissioner


                                           CIC/SA/C/2015/0000095



       Satinder Kumar Dhawan Vs. Delhi State Industrial & Infrastructure 
                                   Development Corportion Ltd



                                          Important Dates and time taken:




  RTI:8­12­2014                         FA:                                       Hearing:08­06­2015

  Complaint: 30­3­2015                  Closed                                    Decision:10­06­2015




  Parties Present:  


      The Complainant is present.  The Public Authority is represented by Mr. Sunil Tyagi, Mr. 

  Thomas Cherian, Mr. B.N.Lal and Mr. M.C.Yadav.   


  FACTS

2.  The Complainant through his RTI application wants to have inspection of records, copy 

of records in respect of 3164 Flats constructed under” Rajeev Gandhi Housing Project”, 

policy  regarding  inspection,   any  other   details   regarding  inspection.   Having  received  no 

reply within prescribed time, appellant filed first appeal. First Appellate Authority directed to 

facilitate   inspection   within   15   days.   Claiming   non   furnishing   of   information,   appellant 

approached the Commission.

CIC/SA/A/2015/000095                                  Page 1
    DECISION: 


3.    Both the parties made their submissions.  The Complainant submitted that he wanted 

information   regarding   3164   Flats   constructed   under”   Rajeev   Gandhi   Housing   Project”, 

policy regarding inspection,   etc.   The respondent authority submitted that they did not 

receive the hearing notice for this appeal and hence they did not come prepared for this 

case.  But they said that consequent upon the FAA order for inspection, they have provided 

inspection to the complainanton 8­12­2014 but he did not get any information as there is no 

policy  regarding   inspection.     As   the   complainant   has   got   the  required   information,   the 

Commission closes the appeal. 

(M Sridhar Acharyulu)
Information Commissioner

Authenticated true copy

 (Babu Lal)
Deputy Registrar

Address of parties

1. The CPIO under the RTI Act, Govt. of Delhi
Delhi State Industrial & Infrastructure Development 
Corporation Limited, Technical Centre Building, 
Wazirpur Industrial Area
DELHI­110052

2. Shri Satinder Kumar Dhawan

C­600, Vikas Puri

CIC/SA/A/2015/000095 Page 2
New Delhi­110018

CIC/SA/A/2015/000095 Page 3