Central Information Commission Judgements

.Shri Kanhia Lal vs Ministry Of Urban Development on 26 April, 2010

Central Information Commission
.Shri Kanhia Lal vs Ministry Of Urban Development on 26 April, 2010
          CENTRAL INFORMATION COMMISSION
        Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                           File No. CIC/WB/A/2008/01300
                                Kanhaiya Lal Vs DDA

                                                                         Dated : 26.4.2010

       This is in continuation of this Commission's proceedings dated
8.3.2010. As scheduled, the matter is heard on 26.4.2010. Appellant
present. DDA is represented by Shri G.C. Suman, Dy Director (LM) (SEZ).
The latter submits a written representation which is taken on record. It is his
say that the requisite information has since been provided to the appellant
and requests for the closure of the matter.

2.     The appellant fairly concedes that requisite information has since
been supplied to him.

3.      In view of the above, the matter is closed.

4.      Before parting with the matter, we would like to bring on record that
the order of the Commission should be implemented with greater urgency in
future.
                                                                        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 (LM) (SEZ),
Delhi Development Authority,
INA, Vikas Sadan,
New Delhi-110023

2. Shri Kanhaiya Lal
A-88, Bhoomiheen Camp,
Near DDA Flats, Klakaji, New Delhi.