Central Information Commission Judgements

Shri Jagdish Singh Malik vs Delhi Development Authority on 22 September, 2009

Central Information Commission
Shri Jagdish Singh Malik vs Delhi Development Authority on 22 September, 2009
            CENTRAL INFORMATION COMMISSION
            Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                               File No.CIC/LS/A/2009/000894

Appellant                  :         Shri Jagdish Singh Malik

Public Authority           :         Delhi Development Authority
                                     (through Shri G.C. Suman, Dy. Director (NL-I))

Date of Hearing            :         22.9.2009

Date of Decision           :         22.9.2009

FACTS

:

The matter, in short, is that DDA had acquired a piece of land bearing
Khasra No. 394/340/82 measuring 06 Bighas, 17 Biswas in village. Masudpur
vide Award No. 90/80-81. The ex-owner of the land had moved the Delhi High
Court and the Supreme Court against the acquisition order but to no avail. The
decision was pronounced in favour of the acquisitioning authority by the Hon’ble
Supreme Court on 1.11.2006 in SLP No. 2669/96. It is the say of the appellant
that the order of the Supreme Court has not been implemented and the said piece
of land still continues to be in possession of ex-owner. The appellant had
requested for inspection of the file but it was denied on the ground that the file
was not traceable. The appellant was informed accordingly by CPIO vide letter
dated 3.10.2008 and the AA’s order dated 16.10.2008 for tracing out the file
remains un-implemented so far.

2. Hence, the present appeal.

3. Heard on 22.9.2009. Appellant present. The public authority is
represented by the officer named above. Shri Suman would submit that despite
best efforts the file has remained untraced so far.

DECISION

4. Shri G.C. Suman, Dy. Director (NL-I), is once again directed to make
sincere efforts to trace out the file and if the same is traced out to give inspection
of the same to the appellant.

5. The order of the Commission may be complied with in 06 weeks time.

6. Let a copy of this decision be also sent to the Vice Chairman, DDA, for
his perusal and appropriate action.

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
Address of parties :-

1. Shri G.C. Suman
Dy. Director (NL-I),
Delhi Development Authority,
Vikas Sadan, INA,
New Delhi

2. Shri Jagdish Singh Malik
S/o Late Sh. Ami Chand,
A-29, Masood Pur (Vasant Kunj),
New Delhi-110070