CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2009/000953
Appellant : Shri K.B. Burman
Public Authority : Delhi Development Authority
(through Shri D.K. Gupta, Dy. Director
(LIG) (H))
Date of Decision : 13.1.2010
FACTS
:
This matter was not slated for hearing today dated 13.1.2010.
However, as appellant Shri Burman and the Dy. Director, DDA, are
present before the Commission in other connection, it has been
decided to dispose of this matter.
2. The background of the matter is that vide his RTI application
dated 20.2.2009, the appellant had sought huge information regarding
the calculation of cost in regard to flats constructed by DDA for 2006
and 2008 Housing Schemes and the matters related therewith. Dy.
Director (LIG) (H) had responded to it vide letter dated 25.3.2009.
He had marked copies of his letter to Dy. Director (Systems), Dy. FA
(H) (I) and Dy. Director (Coord) (H) for responding to the queries
concerning them. It appears that the aforesaid officers have not
responded to the queries relating to their respective Branches.
Aggrieved with this, the appellant has filed the present appeal.
3. During the hearing, the appellant would submit that apart from
the fact that he has received no information whatsoever from the 03
officers named above, whatever information he has been received
from Dy. Director (LIG) (H) is not satisfactory in some particulars.
4. Non response on the part of 03 officers is viewed adversely. It
is against the sprit of RTI Act which provides for transparency in
public life and accountability of the instrumentalities of the state. The
Commission would like to give another opportunity to these officers
to act as per the provisions of law.
DECISION
5. In view of the above, Shri D.K. Gupta, Dy. Director (LIG) (H)
is hereby directed to ask the aforesaid 03 officers u/s 5 (4) of the RTI
Act to provide requisite information to the appellant in 06 weeks time
under intimation to him. In case they do not act on his directions, he
will be at liberty to bring it to the notice of the Commission
whereupon the Commission will contemplate appropriate penal action
against them.
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 D.K. Gupta
Dy. Director (LIG) (H),
Delhi Development Authority,
INA, Vikas Sadan,
New Delhi-110023
2. Shri K.B. Burman
18-D, Delhi Admn. Officer’s Flat,
New Mahavir Nagar, New Delhi-110018