Central Information Commission Judgements

Shri S.P.S. Nagar vs Delhi Development Authority on 28 April, 2009

Central Information Commission
Shri S.P.S. Nagar vs Delhi Development Authority on 28 April, 2009
1510SPSNagarVsDDA28 04 5 4/28/2009 3:56:31 Deepak              1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                Appeal No. CIC/WB/A/2007/01510/LS

Appellant:                                                      Shri S.P.S. Nagar

Public Authority:                                               Delhi Development Authority
                                                                (through Shri B.M. Sareen,
                                                                Deputy Director (Residential))

Date of Hearing:                                                28/04/2009

Date of Decision:                                               28/04/2009


FACTS

:-

By his letter of 03/09/2007, the Appellant had requested for information on 11
paras. The CPIO had responded to him vide his letter dated 28/10/2007.

2. Subsequently, Deputy Director (LA) had provided additional information to the
Appellant by letter dated 27/12/2007.

3. The matter was heard on 28/04/2009. The Appellant appeared before the
Commission. The DDA is represented by the officer named above. It is the submission
of the Appellant that requisite information has since been provided to him by DDA and
he, therefore, does not want to pursue the matter.

DECISION

4. In view of the above, the Appeal is dismissed as withdrawn.

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