368 MadanMohanGuptaVsDDA 28 07 10 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Complaint No. CIC/LS/C/2009/000368
Complainant: Shri Madan Mohan Gupta
Public Authority: Delhi Development Authority
(through Shri V.S. Tomar,
Deputy Director(Systems); & Shri D.K.
Gupta, Deputy Director(Housing)(LIG))
Date of Hearing: 28/07/2009
Date of Decision: 28/07/2009
FACTS
:-
The matter was heard on 28/07/2009. Complainant not present. The public
authority is represented by the officers named above. During the hearing, it is brought to
our notice that this matter has already been decided by this Commission vide its decision
dated 02/07/2009 in Appeal No.CIC/LS/A/2009/000347. The aforesaid file was called
and scrutinised. It is noticed that the contents of the RTI application in both the files are
the same.
DECISION
2. In view of the above, the complaint is dismissed.
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
Copy to:-
(1) Shri Madan Mohan Gupta, (2) Shri V.S. Tomar,
V-215, Sector-12, NOIDA-201301. Deputy Director(Systems),
DDA, Vikas Sadan, INA,
New Delhi.
(2) Shri D.K. Gupta,
Deputy Director (Housing)(LIG),
DDA, Vikas Sadan, INA,
New Delhi.
368 MadanMohanGuptaVsDDA 28 07 10 2