Central Information Commission Judgements

Shri D.N. Gupta vs L&Do, (Moud) on 23 February, 2009

Central Information Commission
Shri D.N. Gupta vs L&Do, (Moud) on 23 February, 2009
            CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                             File No. CIC/WB/A/2008/01099/LS
Appellant                :       Shri D.N. Gupta
                                 (through Advocate, Anshuj Dhingra)
Public Authority        :        L&DO, (MOUD)
                                 (through Shri R.K. Mishra, Section Officer)
Date of Hearing          :       23.2.2009
Date of Decision         :       23.2.2009
Facts

By his letter of 15.1.2008, the appellant had requested for information on the
following 04 points :-

“i. Total amount received by the Land & Development Office pursuant to the
demand raised against Nirmal Tower, 26, Barakhamba Road, Connaught
Place, New Delhi;

ii. Flat wise list of persons/occupants who have paid the amont, together with
the amount paid by them;

iii. Total amount outstanding (to be paid) to be paid to the L&DO as per the
demand letter no. L&DO/L1-9/(2-A)/2006/139 dated 22.2.2006; &
iv. Steps initiated/taken to execute the supplementary lease deed as per clause 12
& 13 of the Terms for Temporary Regularization and withdrawal of RE-entry
of premises situated on plot no. 2A, Block No. 205, known as 26,
Barakhamba Road, New Delhi bearing no. L&DO/LI-9/205(@-A)/2006/139
dated 22.2.2006.”

2. The CPIO had refused to disclose the information in terms of section 8 (1) (j)
of the RTI Act vide his letter dated 24.1.2008.

3. On appeal, the Appellate Authority had upheld the decision of the CPIO vide
order dated 25.3.2008.l.

4. The present appeal is directed against the order of the CPIO/AA.

5. The matter was heard on 23.2.2009. The appellant appeared before the
Commission along with his Advocate Shri Anshuj Dhingra. The public authority is
represented by officer named above. During the hearing, Advocate Dhingra requests
for the information on the following 02 points :-

(i) the amounts due from the flat owners (numbering about 90) of Nirmal Tower
Building, Bharakhamba Raod, Connaught Place, New Delhi and amounts
paid by each of them to the concerned authority in L&DO; &

(ii) steps taken by L&DO to execute the supplementary lease deed and the
matters related therewith (point No. 04 of the RTI application).

6. On the contrary, is the submission of Shri Mishra that the appellant has no
locus-standi in the matter, inasmuchas he is not a recorded lessee in the matter.

7. It appears to me that the information sought by the appellant is not going to
prejudice the case of L&DO in the on-going proceedings. Hence, these appears to be
no harm in disclosing this information and the exemption does not appear to have
been rightly claimed.

DECISION

8. In view of the above, the CPIO is hereby directed to disclose the information
regarding point No. (i) as it existed on 22.2.2006 and regarding point No. (ii) of para
5 above.

9. The Commission’s order may be complied with in 04 weeks time.

10. 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