712 AchinVsDDA 24 07 4 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/LS/A/2009/000712
Appellant: Shri Achin
Public Authority: Delhi Development Authority
(through Shri Ranbir Singh,
Deputy Director(Industrial); &
Shri Ram Kumar,Asst.Director(Industrial))
Date of Hearing: 24/07/2009
Date of Decision: 24/07/2009
FACTS
:-
The matter, in short, is that plot No.69, measuring 150 square meters, located in
Najafgarh area, belonging to the Appellant, was acquired by the Competent Authority in
2005. It is in this context that by his letter of 25/02/2009, the Appellant had wanted to
know whether DDA had a policy to allot alternate commercial/industrial plots or sheds
against such acquisition.
2. The CPIO had responded to it vide letter dated 15/04/2009 by way of transferring
the RTI Application to another Division of DDA.
3. The present Appeal is directed against the order of the CPIO and the AA.
4. Heard on 24/07/2009. Appellant present. The public authority is represented by
the officers named above. The parties are heard. The Commission is dismayed at the
attitude of DDA authorities. They have not tried to give any specific information to the
Appellant which is not approved of.
DECISION
5. In view of the above, Shri Ranbir Singh, Deputy Director (Industrial), is hereby
directed to provide full, complete and pointed information to the Appellant in 03 weeks
time, supported by the relevant policy decisions/circulars/regulations of DDA etc.
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) Shri Achin, 1984-A, Ranibagh, (2) Shri Ranbir Singh,
Delhi-110034. Deputy Director(Industrial)
DDA, Vikas Sadan, INA,
New Delhi.
(3) The Director(LM) (HQ) & AA,
DDA, Vikas Sadan, INA,
New Delhi.