Central Information Commission Judgements

Shri Kaji Mohd Sharif vs Delhi Development Authority on 23 February, 2010

Central Information Commission
Shri Kaji Mohd Sharif vs Delhi Development Authority on 23 February, 2010
       CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/LS/C/2009/000501

Complainant             :        Shri Kaji Mohd Sharif

Public Authority        :        Delhi Development Authority
                                 (through Shri Rajbir Singh, Naib Tehsildar
                                 (LM) (SEZ) & Shri Raj Kumar Yadav, Patwari)

Date of Hearing         :        23.2.2010

Date of Decision        :        23.2.2010
FACTS

:

The matter is called for hearing today dated 23.2.2010.
Complainant is present along with Shri Rohtash Kataria. DDA is
represented by the officers named above. It is noticed that requisite
information has already been provided to the complainant.

2. 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 Rajbir Singh
Naib Tehsildar (LM) (SEZ),
Delhi Development Authority,
INA, Vikas Sadan,
New Delhi-110023

2. Shri Kaji Mohd Sharif
C/o Rohtash Kataria,
28-A, Kalu Sarai,
New Delhi-110017