Central Information Commission Judgements

Shri M.L. Bansal vs Delhi Development Authority on 23 October, 2008

Central Information Commission
Shri M.L. Bansal vs Delhi Development Authority on 23 October, 2008
              CENTRAL INFORMATION COMMISSION
                 Block IV, 4Th Floor, Old JNU Campus
                          New Delhi-110067

                   Appeal No. CIC/WB/A/2007/01173/LS

Applicant:                             Shri M.L. Bansal

Public Authority:                      Delhi Development Authority
                                       (through Shri B.M. Sareen,
                                       Deputy Director)

Date of Hearing:                       23/10/2008

Date of Decision                       23/10/2008

FACTS

OF THE CASE:

By his letter of 08/03/2007, the Appellant had requested for certain
information about the ground rent levied on him in regard to Plot No.C-
6/234, Yamuna Vihar, and the matters related therewith. By his letter of
29/03/2007, Shri Sanjeev Kumar, Deputy Director (LA), had furnished
point-wise information to the Appellant. Dissatisfied with this, the
Appellant had filed Appeal by his letter of 03/05/2007. The Appellate
Authority, vide her letter dated 05/09/2007, had observed that there was no
infirmity in the information supplied to the Appellant.

2. The present Appeal has been filed against the decision of the
Appellate Authority.

3. The matter was heard on 23/10/2008. The Appellant appeared in
person. DDA was represented by Shri B.M. Sareen, Deputy Director.
During the hearing, the Appellant submitted that he had sought information
on eight points and he is not satisfied with the information furnished to him
on seven points. On the other hand, Shri Sareen submitted that point-wise
information has been furnished to the Appellant.

4. I do not think it is necessary for me to go into the nitty gritty of
information furnished to the Appellant. However, as the Appellant has
raised doubts about the accuracy of information furnished to him, I hereby
direct Shri Sareen, Deputy Director, to review the matter and furnish
accurate and pointed information to the Appellant in four weeks.

5. The matter is disposed of accordingly.

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