Central Information Commission
Prem Prakash Batra vs Dda on 29 January, 2010
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/C/2009/000067
Prem Prakash Batra Vs DDA
Dated : 29.1.2010
This is in continuation of this Commission's proceedings dated
30.12.2009. As scheduled, the matter is called for hearing today dated
29.1.2010. Shri Prem Prakash appears for the complainant. DDA is
represented by the Shri Subhash Chander, Director (Lands); Shri R.P.
Garg, Dy. Director (OSB) & Shri Sube Singh, Asstt. Director (OSB). The
principal submission of Shri Prem Prakash is that mutation has been done
and now he wants the lease deed to be executed. Shri Subhash Chandra
assures the Commission that the lease-deed will be executed in 02 months
time, as long as the complainant submits all required documents and
completes all the formalities.
2. We would like to take Shri Subhash Chandra by his word. The
matter is closed.
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
Address of parties :-
1.
Shri Subhash Chandra,
Director (Lands),
Delhi Development Authority,
INA, Vikas Sadan,
New Delhi-110023
2. Shri Prem Prakash Batra
S/o Late Shri Ram Prakash Batra,
R/o 65, Ashoka Appartment, A-2,
Paschim Vihar, New Delhi.