282MMKalraDDA2011 8 1
CENTRAL INFORMATION COMMISSION
Block IV, 4Th Floor, Old JNU Campus
New Delhi-110067
Appeal No. CIC/WB/A/2008/00282/LS
Appellant: Shri M.M. Kalra
Public Authority: Delhi Development Authority
(through Shri N.K. Chakravorty,
Director(TYA))
Date of Hearing: 20/11/2008
Date of Decision 20/11/2008
FACTS
:-
The Appellant, Joint Secretary of ‘Bhrashtachar Nivaran Samiti’, vide his letter
dated 04/10/2007, had requested for information on five point, the main point being
whether the “services” for Yamuna Vihar Colony had been transferred to MCD by DDA
and, if yes, the date thereof, and the matters related therewith. Superintending
Engineer(Hq)(PIO), through his letter dated 15/02/2008, had sent point-wise reply to the
Appellant, signed by Executive Engineer (ED-II)/DDA.
2. Dissatisfied with this, the Appellant had filed First Appeal before Appellate
Authority through Vice Chairman, DDA, vide his letter dated 10/12/2007. It, however,
appears that the mater has not been decided by the AA.
3. Aggrieved by the decision of the CPIO, the present Appeal has been filed.
4. The matter was heard on 20/11/2008. The Appellant appeared in person. The
Public Authority is represented by Shri N.K. Chakravarty, Director(Plg-TYA). He
submits that the requisite information has been sent to the Appellant through the
Superintending Engineer.
5. The Appellant, however, submits that full and complete information has not been
furnished to him. He, in particular, mentions that he wants a copy of the Notification by
which DDA had transferred the “services” to MCD in 1989. In addition, he has drawn
my attention to para 5 of the application, wherein, he had made the following request:-
“(iii) If yes, please inform the total amount paid by DDA to MCD, the full
details of each repair/restoration/improvement work, carried out, along
with the financial charges attending each such work executed with the
DDA’s money.
1
282MMKalraDDA2011 8 2
(iv) Whether the MCD had furnished to DDA, requisite money utilization
certificate for all expenditure made? If yes, please furnish a copy of the
money utilization certificate.”
DECISION
6. The request of the Appellant falls in the ambit of RTI Act. It is surprising that it
has not been attended to so far by DDA. Shri N.K. Chakravorty, Director, DDA, is
hereby directed to furnish information on the above points to the Appellant in four weeks
time.
7. Compliance of the order may be sent to this Commission in the above mentioned
time-frame.
8. The Appeal is allowed, subject to the above.
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
2