Order
the Govt. of India and the Govt.’s
change of land use from environment Notification given on
agricultural and rural use permission date 19.9.06 EIA clearance
zone to residential and etc. etc. date evaded in letter dt.
public and semi public 27.12.06 w.r.t alleged
facilities has been notified GNCTD circular dt.
by the Govt. of India last 14.9.06, whereas EIA
year. was required by MoEF
notification dt. 7.7.04 &
DPCC public notice
dt.13.3.05.
3 GNCTD A/c Mandi... this ... Date etc. of Advice to approach
land has been directly Allotment & GNCTD
allotted by the Lt.Governor. constn.
... only certain temporary permission
structures are being put up
... which are permissible
under the Master Plan in a
Regional Park.
4 GNCTD Institute of Live Date of public Advice to approach
Sciences the land for the notice & Constn. GNCTD
hospital was allotted in Permission etc.
public interest by DDA ... etc.
Delhi Govt. is constructing
the hospital and the change
of land use is under
process.
5 WATER SUPPLY: DDA/ When compulsory Advice to approach DJB
Private Individual Allottees permission was
take clearance from the granted to above-
DJB before starting any mentioned.
project. from Delhi Jal
Board.
6 In the MPD 2001, There is scheme Not given despite FA
integration of villages with of integration of order.
the urban development villages... in
have been suggested the village Letter dt. 23.11.06 said
Economically Weaker development "it is policy issue and,
Section, the work place are scheme... in therefore, does not
generated by developing villages whose pertain to any particular
the residential areas where land has been department, therefore, it
these people can have job acquired... that is not a proposal but a
related with the household these residents policy statement.
assistance. should become
domestic servants
in these houses...
but it has not
been informed
that whose
proposal it was?
__________________________________________________________________________________
9. A copy of this rejoinder was also provided in the hearing to respondent Shri Pankaj Kumar. On perusing this he agreed that the specific information sought could be provided.
DECISION NOTICE
10. The information sought is related only to an affidavit presented by the public authority itself. It is quite clear that for preparing this affidavit although the information may have been sought from many quarters, the record should be accessible through one source. We, therefore, take an adverse view of the manner in which the simple information sought, the appellant has been given the run around for over a year without result. Representative of appellant Ms. Gita Dewan Verma has admitted that there was no lack of good intention in this matter, but the results seem to have been along the proverbial ‘way’, and the opposite of what was intended. Now, therefore, we direct Shri A.K. Gupta, Addl. Commissioner (Area Planning-II), whose department is primarily responsible for maintaining the records of the information sought, will obtain the information from all the necessary authorities and provide this to applicant Shri Ajit Singh Malik within 15 working days of the date of issue of this Decision Notice. The appeal is disposed of accordingly.
11. However, the issue of delay in providing the information now needs to be addressed. During the hearing no satisfactory explanation could be provided for this. Even though appellant has not questioned the sincerity of the PIOs in this matter, as held by us in the case of Er Sarbajit Roy v. D.D.A. Vide Appeal No. 10/1/2005-CIC dated 7.8.06, it is the primary responsibility of the CPIO to whom the application is submitted to obtain and provide the information to an applicant. That order concerned the very public authority that is respondent in this case and, therefore, there is little excuse for the failure to adhere to this direction in the present application. Shri O.P. Mishra, OSD (Lands) to whom the initial application was forwarded by the RTI Counter in DDA and Shri Rakesh Bhatnagar to whom the application was addressed by applicant will, therefore, appear before the undersigned on 25.5.2007 at 10.00 a.m. or submit the reasons for this lapse in writing by 5.5.2007.
12. Announced in the hearing. Notice of this decision be given free of cost to the parties.