962JagdishKrDDA1612 2 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/WB/A/2007/00962
Appellant: Shri Jagdish Kumar
Public Authority: Delhi Development Authority
(through Shri B.M. Sareen, Deputy Director
(LA) RESDL./DDA)
Date of Hearing: 16/12/2008
Date of Decision 16/12/2008
FACTS
:-
By his letter of 11/04/2007, the Appellant had requested for information on 10
points essentially relating to the refund of excess misuse charges in respect of conversion
into free hold of plot No.H-3/98, Vikas Puri, New Delhi. Through his letter dated
10/05/2007, Shri B.S. Jaglam, OSD(RL), had forwarded a copy of the letter dated
08/05/2007 received from Shri Sanjeev Kumar, Deputy director (LA), stating therein that
the issue of refund of an amount of Rs.1591/- was under process and a suitable decision
in this regard would be conveyed to the Appellant. Subsequently, vide letter dated
20/06/2007, Shri Sanjeev Kumar, Deputy Director(LA) had informed the Appellant that
his request of Rs.1591/- could not be acceded to.
2. Hence, the present Appeal.
3. The matter was heard on 16/12/2008. The Appellant did not appear before the
Commission. The DDA is represented by Shri Sareen, Deputy Director (LA) RESDL./
DDA. Shri Sareen would submit that the matter has been examined and no refund is due
to the Appellant.
DECISION
4. In view of the above, the Appeal has no merit and is dismissed more so when
this matter does not appear to fall in the ambit of RTI Act.
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
Tele: 011 2671 73 53