1264RakeshRastogiDDA3112 6 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/WB/A/2008/01264
Appellant: Shri Rakesh Rastogi
Public Authority: Delhi Development Authority
(through Smt. Usha Ravichandran, Deputy Director
(IR) & Shri Yogiraj Sharma, Assistant Director(II))
Date of Hearing: 08/12/2008 and 31/12/2008
Date of Decision 31/12/2008
FACTS
:-
By his letter of 10/10/2006, the Appellant had requested for information on nine points
relating to the allotment of a plot of land to Green Field School in Safdarjung Enclave, New
Delhi. The Appellant had also simultaneously sought this information from Deputy
Commissioner (South), MCD, vide his letter dated 29/09/2006. The JE(B)-13/SZ of MCD vide
his letter dated 11/01/2007 had furnished some information to the Appellant but in regard to
most of the queries, he had mentioned that the matter pertained to DDA. Perusal of the file
indicates that Smt. Asma Manzar, Commissioner(LD), vide her letter dated 29/01/2007, had
informed the Appellant that the concerned PIO had been advised to send point-wise reply to him.
It, however, appears that no information was furnished to the Appellant.
2. Aggrieved with this, the Appellant has filed the present Appeal before this Commission.
3. The matter was first heard on 08/12/2008. Smt. Usha Ravichandran Deputy Director
(IR), DDA appeared before the Commission. The Appellant, however, did not appear before the
Commission. Smt. Ravichandran requested for copies of relevant papers with a view to enable
her to send a comprehensive response to the Appellant and the matter was adjourned to
31/12/2008.
4. The matter was heard, again, on 31/12/2008. Smt. Ravichandran could not appear before
the Commission, being on leave. She is being represented by Shri Yogiraj Sharma, Assistant
Director. The Appellant is being represented by Shri R.L. Kaushal. During the hearing, Shri
Yogiraj Sharma furnished a copy of his letter dated 29/12/2008, addressed to the Appellant
which was taken on record. It is, however, the submission of Shri Kaushal that he has not
received this letter so far. A copy of the letter is furnished to Shri Kaushal, who, on perusal of
the same, expresses his dissatisfaction on the evasive replies given by DDA in regard to many of
the points. It has been mentioned in the letter in regard to some of the points that the matter
pertains to either the Planning Department or the Building Department of the DDA. The
submission of Shri Kaushal has force that point-wise reply has not been furnished in this letter. I
also need to emphasise that it is for the CPIO to coordinate with the other Departments of DDA
to send a comprehensive reply to the Appellant.
1264RakeshRastogiDDA3112 6 2
DECISION
5. In view of the above discussion, it is ordered that Smt. Usha Ravichandran would permit
inspection of the relevant file/records by the appellant or his representative and furnish copies of
the documents requested for by him. It is also ordered that she would obtain necessary
information from the other Departments of DDA viz. Planning Department and Building
Department, etc. and transmit the same to the Appellant.
6. The order of the Commission should be complied with in next six weeks time.
7. The matter is disposed of accordingly.
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: 011-2616 26 62