Central Information Commission Judgements

Shri G.D. Grover vs Delhi Development Authority on 10 June, 2009

Central Information Commission
Shri G.D. Grover vs Delhi Development Authority on 10 June, 2009
          CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                             File No. CIC/LS/C/2009/000120
Complainant             :        Shri G.D. Grover
Public Authority         :       Delhi Development Authority
                                 (through Shri Mahabir Singh, Dy. Director (MIG))
Date of Hearing          :       10.6.2009
Date of Decision         :       10.6.2009
Facts

The Commission had heard this very matter in Appeal No.
CIC/WB/A/2008/00584 and recorded a decision on 31.12.2008 wherein the
Commissioner (Housing) was directed to compile the information requested for by
the complainant and to communicate the same to him. Shri Grover has now moved
this Commission to complain that the requisite information has not been provided to
him so far.

2. The matter was heard on 10.6.2009. The complainant appeared before the
Commission. The public authority is represented by the officer named above. It is
the submission of Shri Grover that he urgently needs this information for use before
the District Consumer Dispute Redressal Forum. His submission has force. As per
discussion, the following information is required to be provided to the appellant:-

(i) total number of flats constructed under the Scheme;

(ii) total number of flats allotted on cash-down basis and what percentage do they
constitute of (i) above; &

(iii) total number of flats allotted on hire-purchase basis and what percentage do
they constitute of (i) above.

3. This information may be provided to the complainant directly with a copy
thereof to the Commission.

4. The order of the Commission may be complied with in 04 weeks time.

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