Central Information Commission
Geeta Dewan Verma vs Dda on 21 December, 2009
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/A/2009/000319
Geeta Dewan Verma Vs DDA
Dated : 21.12.2009
This is in continuation of this Commission's Interim Decision dated
18.11.2009 vide which Shir V.M. Bansal, Secretary, DDA, was directed to
file a response in the matter in two weeks time and the matter was
adjourned to 21.12.2009.
2. The matter is called for hearing today dated 21.12.2009. Appellant
present. However, no response appears to have been received from the
Secretary, DDA. Hence, fresh opportunity may be given to Secretary,
DDA, to file his response in the matter in two weeks time.
3. The matter is adjourned to 18.1.2010 at 1050 hrs. Let a copy of the
Commission's Interim Decision dated 18.11.2009 be also enclosed with
this for ready reference.
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
Address of parties :-
1.
Shri V.M. Bansal
Secretary,
Delhi Development Authority,
Vikas Sadan, INA,
New Delhi-110023
2. Ms Geeta Dewan Verma
1356, DI Vasant Kunj,
New Delhi-110070