Central Information Commission Judgements

Ms. Karuna vs Delhi Development Authority on 11 May, 2009

Central Information Commission
Ms. Karuna vs Delhi Development Authority on 11 May, 2009
264 MsKarunaVsDDA11 05 7 5/11/2009 3:19:13 Deepak              1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/LS/A/2009/00264

Appellant:                                                      Ms. Karuna

Public Authority:                                               Delhi Development Authority
                                                                (through Shri Mahabir Singh,
                                                                Deputy Director (MIG))

Date of Hearing:                                                11/05/2009

Date of Decision:                                               11/05/2009

FACTS

:-

By his letter of 25/07/2008, the Appellant had requested for information on two
paras, each para having three sub paras therein regarding draw of MIG flats under New
Pattern 1979 Scheme held on 05/07/2002. The Director(Housing) I had provided partial
information to the Appellant under his covering letter dated 18/08/2008. On Appeal, the
appellate Authority, vide order dated 17/09/2008, had informed the Appellant that the
PIO had been advised to provide her requisite information relating to other paras also. It,
however, appears that the requisite information was not provided to the Appellant.

2. Hence, the present Appeal.

3. The matter was heard on 11/05/2009. Shri M.S. Tewari appeared for the
Appellant. The DDA is represented by the officer named above. I have carefully
perused the RTI application and the response of Public Authority in regard thereto. It is
distressing to observe that no serious effort appears to have been made to provide para-
wise information to the Appellant. The concerned officers satisfied themselves by
passing the buck to each other without making any sincere effort to collect and transmit
the requisite information to the Appellant. This is not approved of. Shri Mahabir Singh,
who has recently taken over the charge of Deputy Director(MIG), however, assures that
he may be given some time to enable him to provide requisite information to the
Appellant.

DECISION

4. Shri Mahabir Singh, Deputy Director(MIG), DDA, is hereby directed to provide
para-wise information to the Appellant in four weeks time.

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