1
Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal : No. CIC/DS/A/2011/000674
Appellant /Complainant : Ms Madhu Bala, New Delhi
Public Authority : DDA, New Delhi
(Ms Nirmal Suiman,
Dy.Dir./CPIO )
Date of Hearing : 08 November 2011
Date of Decision : 08 November 2011
Facts
:
1. Ms Madhu Bala submitted RTI application dated 21
April 2010 before the CPIO, DDA, Director Housing II,
New Delhi to obtain information regarding allotment
of flat no. 241, pocket 6, sector 23, Rohini.
2. Not receiving any information from the CPIO,
appellant preferred appeal dated 7 June 2010 before
the first appellate authority.
3. Matter was decided vide FAA order dated 16 June
2010 whereby CPIO was directed to provide point wise
information to the appellant.
4. Appellant preferred second appeal before the
Commission.
5. Matter was heard today. Respondent was present
in person as above. Appellant did not appear.
Respondent stated that information as sought under
points 1 to 5 was provided to the appellant vide
their letter dated 14 December 2010. Information as
sought under point 6 has now been obtained from the
System’s Department and is been dispatched to the
appellant.
Decision notice
6. Commission is satisfied that information as
sought by the appellant has been provided to her.
However they have been delay of eight months in
Appeal : No. CIC/DS/A/2011/000674
2
providing information under points 1 to 5 and a delay
of over one and half years in providing information
as sought under point 6. CPIO states that she has
taken over recently and that the RTI application was
received during the tenure of the former CPIO Shri
Puniyani who has since retired. Through this order
Commission issues notice to the former CPIO Shri
Puniyani to show cause why penalty should not be
imposed upon him for not having provided information to
the appellant in complete contravention of the
provisions of the RTI Act. This notice will be served
to him through DDA. Opportunity of personal hearing is
afforded to him and he is directed to appear before the
Commission on 28.12.2011 at 3.15 PM at Delhi. In case
he is residing outside of Delhi, details will be
provided to the Commission who will make arrangements
for him to be heard via videoconferencing.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Dy. Secretary & Dy. Registrar
Tel. No. 01126105027
Copy to:
1. Ms Madhu Bala
L4, Mezzanine Floor
Connaught Place New Delhi110001
2. The CPIO
Dy.Director (MIGII),
D.D.A., Vikas Sadan
INA, New Delhi110023
3. The Appellate Authority
Director (Housing)I
D.D.A., Room No. 304, DBlock, 3rd. Floor,
Vikas Sadan
INA, New Delhi110023
4. The Sr. Research Officer (RTI)
RTI Implementation & Coord.Branch
DDA, C1 Block, 3rd. Floor
Vikas Sadan
Appeal : No. CIC/DS/A/2011/000674
3
INA, New Delhi110023
5. Shri Puniyani
(Former CPIO)
Through Present CPIO
Dy.Director (MIGII),
D.D.A., Vikas Sadan
INA, New Delhi110023
Appeal : No. CIC/DS/A/2011/000674