Central Information Commission Judgements

Shri Jagdish Singh vs Estate Office, Chandigarh on 20 January, 2010

Central Information Commission
Shri Jagdish Singh vs Estate Office, Chandigarh on 20 January, 2010
      CENTRAL INFORMATION COMMISSION
                      (Hearing at UT Chandigarh)

                    File No. CIC/LS/C/2009/000457


Complainant              :      Shri Jagdish Singh

Public Authority         :      Estate Office, Chandigarh
                                (through Shri K.D. Batra, SDO
                                (Building); Shri Vijay Kumar Aggarwal,
                                Supdt (Finance) & Shri Ashok Verma,
                                Sr. Assistant)

Date of Hearing          :      20.1.2010

Date of Decision         :      20.1.2010

FACTS

The matter, in short, is that the complainant had filed a complaint
in respect of alleged unauthorized/illegal construction by the owners
SCF No. 16, Sector-26, Chandigarh and SCF No. 21 Sector-26,
Chandigarh, and had wanted to know the action taken by the competent
authority in this regard. SDO (B) (CPIO) vide letter dated 27.11.2008
had informed the appellant that action has been initiated u/s 8A of the
capital of Punjab (Development and Regulation) Act, 1952 in respect of
these properties. Dissatisfied with this, Shri Singh has filed the present
complaint.

2. Heard on 20.1.2010 at UT Guest House, Chandigarh.
Complainant present. The public authority is represented by the officers
named above. It is the submission of Shri Batra that action was initiated
against the proprietors of these properties in 2007 but the same has not
been finalized yet. When queried as to how much time it is likely to take
to finalise the action, he would submit that these are quasi judicial
proceedings and an opportunity of hearing has to be provided to the
parties.

DECISION

3. It is to be noted that over two years time has already been gone by
but the matters remain pending. In this view of the matter, it would be
expedient to direct the competent authority to finalise the matters in 06
months time. Hence, Asst. Estate Officer, exercising the powers of the
Estate Officer, Chandigarh, is hereby directed to dispose of the matters
under reference in 06 months time and inform the complainant
accordingly.

4. The matter is closed.

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 K.D. Batra
SDO (Building),
Estate Office,
UT of Chandigarh.

2. Shri Jagdish Singh
H.No. 1229/14, Village Burail,
Sector-45, Chandigarh.