Central Information Commission Judgements

Shri Ajit Singh Malik vs Dda & Deptt. Of Urban Development, … on 19 January, 2009

Central Information Commission
Shri Ajit Singh Malik vs Dda & Deptt. Of Urban Development, … on 19 January, 2009
       CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                       File No. CIC/WB/C/2008/00522/LS

Complainant            :       Shri Ajit Singh Malik

Public Authority       :       Director (Plg), DDA & Deptt. of Urban
                               Development, Govt. of Delhi
                               (through Shri Madhukar, Joint Secretary & Shri
                               Raman Kumar, Asstt Director)

Date of Hearing        :       19.1.2009

Date of Decision       :       19.1.2009

FACTS

By his letter of 4.4.2008, the complainant had requested for a copy of
the letter dated 5.10.2007 of Ministry of Urban Development, Govt. of India,
and certain other documents etc.

2. Shri P.S. Uttarwar, Director (Plg), DDA vide his letter dated 18.3.2008
had sent some information to the complainant. Department of Urban
Development of Delhi Govt. vide letter dated 3.4.2008 had also furnished
copies of certain documents to the complainant and also drawn his attention to
the information which had been furnished to him by the Ministry of Urban
Development, Govt. of India.

3. Dissatisfied with this, the complainant has filed the present complaint.

4. The matter was heard on 19.1.2009. The complainant did not appear
before the Commission. Department of Urban Development, Govt. of Delhi,
is represented by Shri Madhukar. It is the submission of Shri Madhukar that
requisite information has been furnished to him, and if, he requires any further
information he is free to seek an appointment with him for
explanation/clarification etc.
DECISION

5. From the above, it would appear that some information has already
been disclosed to the complainant. However, if he requires any further
information, it would be expedient if he fixed up a meeting with Shri
Madhukar, Joint Secretary, Deptt of Urban Development, Govt. of Delhi, on a
mutually convenient date and seek clarification/explanation etc. On receipt of
such request, Shri Madhukar would give him an opportunity of hearing.

6. The matter stands closed at the Commission’s end.

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