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/2011/000529
Appellant /Complainant : Shri R.D.Aggarwal, Delhi
Public Authority : DDA, New Delhi
(Sh. V.P. Pahuja, Dy.Dir.
(CS)/CPIO)
Date of Hearing : 09 November 2011
Date of Decision : 09 November 2011
Facts
:
1. Shri RD Aggarwal submitted RTI application dated
16 November 2009 before the CPIO, Cooperative
Society Cell, DDA, New Delhi to obtain information
regarding the grounds on which, and the basis of
which documents, property no 204 was converted from
leasehold to freehold.
2. Vide CPIO order of 2 December 2009, action was
taken under the provisions of section 11 and
submission of thirdparty was asked for before
disclosure of information pertaining to them. A copy
of the letter was also marked to the appellant.
3. Appellant preferred appeal dated 4 January 2010
before the first appellate authority.
4. Matter was disposed of vide FAA order dated 4
February 2010 vide which the matter was remanded back
CPIO to take a decision on the RTI application
keeping in view the provisions of Section 11 of the
Act.
5. Appellant submitted second appeal before the
Commission.
6. Matter was heard today. Both parties as above
were present in person and made submissions.
Appellant stated that to date he had not received any
information from the CPIO in spite of the order of
the first appellate authority. Respondent states that
the concerned file was sent to the office of the
Standing Counsel and even after making enquiries In
Appeal : No. CIC/DS/A/2011/000529
2
the Office of the Senior Standing Counsel and the
senior L O, the file could not be traced.
Decision notice
7. Commission observes that two years have gone by
since the submission of the RTI application and to
date the CPIO has not provided any information to the
appellant nor disposed of the case as per the
provisions of the RTI Act in compliance of the
directions from the first appellate authority. CPIO
is directed to dispose of the matter of this RTI
application within the framework of the RTI Act
within one week of receipt of the order while bearing
in mind the submission of the third party and
demonstration of larger public interest in disclosure
of the requested information which pertains to the
thirdparty.
8. Through this order Commission issues notice to
the CPIO to show cause why penalty should not be
imposed upon him under the provisions of section 20 (1)
of the Act for violating the provisions of the said
Act. Opportunity of personal hearing provided an CPIO
directed to present himself before the Commission on
28.12.2011 at 4.00 PM at Delhi.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Dy. Secretary & Dy. Registrar
Tel. No. 01126105027
Copy to:
1. Shri R.D.Aggarwal
ND68, 1st. Floor, Pritam Pura
Delhi
2. The CPIO
Asstt.Director (CS)
Delhi Development Authority
Cooperative Society Cell, Vikas Sadan
INA, New Delhi110023
3. The Appellate Authority
Appeal : No. CIC/DS/A/2011/000529
3
Director (RL)
Delhi Development Authority
ABlock, 1st. Floor Vikas Sadan
INA, New Delhi110023
4. The Sr. Research Officer (RTI)
RTI Implementation & Coord.Br.,
DDA, C1 Block, 3rd. Floor,
Vikas Sadan
INA, New Delhi110023
Appeal : No. CIC/DS/A/2011/000529