Central Information Commission Judgements

Shri B.D. Sainia vs Delhi Development Authority on 29 April, 2009

Central Information Commission
Shri B.D. Sainia vs Delhi Development Authority on 29 April, 2009
            CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                             File No. CIC/WB/A/2007/01154/LS
Appellant                :       Shri B.D. Sainia
Public Authority         :       Delhi Development Authority
                                 (through Shri R.D. Rohilla, Dy. FA (PIO) & Shri H.C.
                                 Kaushik, Sr. AO)
Date of Hearing          :       29.4.2009
Date of Decision         :       29.4.2009
Facts

The matter, in short, is that the appellant was allotted a flat in Vasant Kunj by
DDA in 1983. He, however, could not take possession of the flat as the demand
notice was not served on him. Thereafter he was allotted an alternate flat in Paschim
Puri which he surrendered. Ultimately, another flat was allotted to him in 1994 in
Rohini area which, again, he surrendered and requested DDA to refund the
registration money of Rs. 10000/- along with interest thereon. The DDA, however,
raised a bill of Rs. 29,664/- in regard to cancellation charges of the above allotment.
By his letter of 16.4.2007, the appellant had requested for a certified copy of bill No.
53 dated 4.1.1999 raised in this regard and the correspondence related there with.

2. The CPIO had responded to it vide letter dated 30.5.2007 followed by letters
dated 1.6.2007 and 20.6.2007. Dissatisfied with this, the appellant has filed the
present appeal before the Commission.

3. The matter is heard on 29.4.2009. The appellant is before the Commission.
The public authority is represented by the officers named above. Shri Rohilla would
submit that requisite information has already been provided to the appellant and yet
he has no objection in allowing inspection of the relevant records by the appellant
and also to provide copies of any documents that he may need
DECISION

4. In view of the above, Shri R.D. Rohilla is hereby directed to allow inspection
of records by the Appellant and also to provide him copies of requisite
documents/information in 04 weeks time.

5. The matter is disposed of subject to the above directions.

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