Central Information Commission Judgements

Shri Kuldeep Gulati vs Delhi Development Authority on 4 June, 2009

Central Information Commission
Shri Kuldeep Gulati vs Delhi Development Authority on 4 June, 2009
189 KuldeepGulatiVsDDA 04 06 1 6/4/2009 3:57:34 Deepak         1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/LS/A/2009/000189

Appellant:                                                      Shri Kuldeep Gulati

Public Authority:                                               Delhi Development Authority
                                                                (through Shri Virender Bhatia, Director
                                                                (MM), DDA; & Shri S.K. Gupta, SE(HQ))

Date of Hearing:                                                04/06/2009

Date of Decision:                                               04/06/2009

FACTS

:-

By his letter of 18/07/2008, the Appellant has sought information on 15 paras
regarding the quality, quantity and tariff in respect of water supplied to MIG flats in
Madipur area. He has raised these queries with respect to his letter dated 24/06/2008
purportedly addressed to the Vice Chairman, DDA.

2. The matter was heard on 04/06/2009. The Appellant did not appear before the
Commission. The DDA is represented by the officers named above. Shri S.K. Gupta,
SE(HQ), produces before this Commission its letter dated 27/01/2009 addressed to the
Appellant in File No.CIC/S/A/2008/00015 wherein the Appellant was advised to file first
appeal before the Chief Engineer, DDA, Dwarka, for appropriate decision. Whether or
not he has filed first appeal is not known to the Commission. The present appeal
precedes this Commission’s letter referred to above. During the hearing, Shri Bhatia
would submit that parawise response had been given to the Appellant vide letter dated
05/02/2009. He also informs that there is no complaint regarding the quality of water
being supplied to the MIG flats in Madipur area.

DECISION

3. Be it as it may, Shri Virender Bhatia, Director (MM), DDA, new Delhi, is hereby
directed to call the Appellant to his office for ascertaining his problems and providing
practicable solutions thereto.

4. The matter stands closed at the Commission’s end.

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
Tele: 011 2671 73 53
Fax: 011 2610 62 76