CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/WB/A/2008/01273/LS
O.P. Sikka Vs DDA dated 20.3.2009
This is in continuation of this Commission decision dated 9.3.2009. After the
hearing had been concluded appellant Shri O.P. Sikka appeared before the
Commission and submitted that he could not appear as he did not receive the notice
and requested for fresh hearing into the matter. Accordingly, the matter was fix up
for hearing on 20.3.2009.
2. As scheduled, the matter was heard on 20.3.2009. Shri Sikka appeared
before the Commission. Shri Sube Singh, Asstt. Director represents the DDA. Shri
Sikka would submit that about 82 persons were covered under the Gadgil Assurance
Scheme and he would like to have a list of these persons. Shri Sube Singh submit
that, indeed, refugees who came from Pakistan to India after partition were partly
settled in Ashoka Pahari Area and some of them allotted flats elsewhere. It is his say
that it would be possible for DDA to provide a list of the persons covered under the
Gadgil Assurance Scheme for Ashoka Pahari Area.
DECISION
3. Shri Sube Singh, Asstt. Director is hereby directed to provide a list of persons
covered under the Gadgil Assurance Scheme for Ashoka Pahari Area to Shri O.P.
Sikka in next 04 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