Central Information Commission Judgements

Mr.Sanjeev Aggarwal vs Ministry Of Urban Development on 20 July, 2011

Central Information Commission
Mr.Sanjeev Aggarwal vs Ministry Of Urban Development on 20 July, 2011
                                  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/2011/000165 

 Appellant /Complainant       :        Shri Sanjeev Aggarwal, 
Delhi       
Public Authority              :    DDA, New Delhi 
                              (Sh. N. Mandal, Dy.Dir./CPIO, 
Sh. P.K.
                              Gupta, Asst.Dir. ) 

Date of Hearing               :        20 July 2011
   
Date of Decision              :        20 July 2011

Facts

:­ 

1. Shri   Sanjeev   Aggarwal   submitted   RTI   application 
dated   6   July   2010   before   the   CPIO,   DDA,   New   Delhi 
pertaining   to   status   of   land   after   demarcation   of 
Khasara No. 1151/3 in Lal Dora, Village Mehrauli.

2. Not receiving  response from the CPIO, applicant 
preferred   appeal   dated   6   September   2010   before   the 
first appellate authority.

3. Matter   was   decided   vide   FAA   order   dated   29 
September   2010   vide   which   CPIO   was   directed   to 
furnish   information   to   the   appellant   after   giving 
personal   hearing   to   the   appellant   at   which   Patwari 
was also present.

4. Appellant   preferred   second   appeal   before   the 
Commission. 

5. Matter   was   heard   today.   Both   parties   were 
present   as   above.   Appellant   stated   that   he   had 
received   full   and   complete   information     and   was 
Appeal : No. CIC/DS/A/2011/000165 

 
2

satisfied. Respondent stated that the RTI application 
was   forwarded   to   more   than   one   CPIO   in   order   to 
obtain   the   required   information   and   therefore   there 
was delay in providing the same.

Decision notice

6. Commission   is   satisfied   with   the   explanation 
provided   by   the   CPIO   and   no   penalty   proceedings   are 
proposed   for   delay   in   furnishing   information   to   the 
appellant. No further action is required to be taken. 
Case is closed. 

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel. No. 011­26105027

Copy to:­

1. Shri Sanjeev Aggarwal
H­1/4, Vijay Chowk
Krishna Nagar, Delhi­110051

2. The CPIO
Dy. Director (LM)
DDA, Vikas Sadan, INA Market 
New Delhi­110023

3. The Appellate Authority
   Director (LM)(HQ)
DDA, Vikas Sadan, INA Market 
New Delhi­110023
 

   

Appeal : No. CIC/DS/A/2011/000165