Central Information Commission Judgements

Dr. Anurag vs Delhi Development Authority on 14 September, 2009

Central Information Commission
Dr. Anurag vs Delhi Development Authority on 14 September, 2009
721 DrAnuragVsDDA 14 09 4                                      1


                             CENTRAL INFORMATION COMMISSION
                      Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/LS/A/2009/000721

Appellant:                                                      Dr. Anurag

Public Authority:                                               Delhi Development Authority
                                                                (through Smt. Usha Ravichandran,
                                                                Deputy Director(Institutional Lands))

Date of Hearing:                                                14/09/2009

Date of Decision:                                               14/09/2009

FACTS

:-

By his letter of 16/01/2009, the Appellant had sought information on six paras
relating to the DDA’s policy regarding allotment/auction of land to Schools near LPG
Godowns/Petrol Pumps/CNG Pumps etc. This was responded to by Deputy
Director(Institutional Lands), vide letter dated 06/03/2009 wherein parawise information
was provided. On Appeal, Director(Plg.), MPPR, vide letter dated 31/03/2009, had
informed the appellant that the Master Plan for Delhi-2021 is accessible on DDA website
and referred to chapters 4.0 and 12.0 for further information in the matter.

2. The present Appeal is directed against the orders of the CPIO and the AA.

3. Heard on 14/09/2009. Appellant present. The DDA is represented by the officer
named above. It is the submission of the appellant that his prime concern is the safety of
his son who is studying in a school located in the close vicinity of a Gas Godown and a
Petrol Pump and he wants to be assured that the guidelines for locating these facilities
have been adhered to or not. The concern of the appellant is appreciated. When queried
as to whether he has studied the chapters of the Master Plan referred to above, he would
submit that the print-out is illegible and, therefore, he could not make any sense out of it
and requests that CPIO may be directed to provide him legible copies of chapters 4.0 and
12.0 of the Master Plan.

DECISION

4. The request of the appellant is just and fair. Director(Plg.) MPPR(CPIO) is
hereby directed to provide a copy of chapters 4.0 Shelter and 12.0 Transportation to the
appellant free of cost in 04 weeks time.

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/Fax: 011 2610 62 76

Copy to:- (1) Dr. Anurag, (2) The Director(Plg.)(MPPR)(CPIO),
G-20, Mansarover Garden, DDA, Vikas Sadan, INA,
New Delhi-110015. New Delhi-110023.

                     (3)        The Director(Land) & AA,
                                DDA, Vikas Sadan, INA,
                                New Delhi-110023.