Central Information Commission Judgements

Shri Dr. Gian Singh vs Delhi Development Authority on 21 November, 2008

Central Information Commission
Shri Dr. Gian Singh vs Delhi Development Authority on 21 November, 2008
243DrGianSinghDDA2111 1                                        1


                             CENTRAL INFORMATION COMMISSION
                                Block IV, 4Th Floor, Old JNU Campus
                                         New Delhi-110067

                                   Appeal No. CIC/WB/A/2008/00243/LS

Appellant:                                                      Shri Dr. Gian Singh

Public Authority:                                               Delhi Development Authority
                                                                (through S/Shri P.S. Uttarvar, Director(Plg)
                                                                and Ajit Kumar Chaudhary, Naib Tehsildar,
                                                                DC Office (South))

Date of Hearing:                                                21/11/2008

Date of Decision:                                               21/11/2008

FACTS

:-

In his letter of 24/08/2007, the Appellant had sought information as to whether the
land earmarked for hospital in the revenue records in Block-C of Sangam Vihar (Deoli
Village) still continues to be earmarked for hospital use or there is any change in the
situation. Director (Plg.)/DDA, vide his letter dated 14/11/2007, had informed the
Appellant that the entire colony was unauthorized and a policy decision was still to be
taken by UT of Delhi/MoUD, Government of India. He, however, did not give any
specific reply to the query of the Appellant.

2. The matter was heard on 21/11/2008. The Appellant appeared in person. The
Public Authority is represented by Shri P.S. Uttarvar, Director(Plg) and DC Office
(South) is represented by Shri Ajit Kumar Chaudhary, Naib Tehsildar. The Appellant
produced a copy of two Khataunis of 1994 and 2007 purportedly to have been signed by
the concerned Patwari wherein the land in question has been shown for hospital purposes.
As mentioned above, Director (Plg)/DDA has not given clear reply to the Appellant. Shri
Chaudhary, representative of DC (South) Office, is also not presently in a position to give
a clear reply and assures that he will check up the records and intimate the factual
position to the Appellant.

DECISION

3. Shri Ajit Kumar Chaudhary, Naib Tehsildar, DC Office (South), is directed to
give accurate information on the above mentioned query to the appellant in 15 days time.
Simultaneously, Shri P.S. Uttarvar, Director(Plg)/DDA, is also directed to permit
inspection of relevant records by the Appellant on a mutually convenient date, if the
Appellant so desires.

4. The matter is disposed of accordingly.

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
Tele: 011-2616 26 62