Central Information Commission Judgements

Shri Narayan Dass vs Delhi Development Authority on 20 March, 2009

Central Information Commission
Shri Narayan Dass vs Delhi Development Authority on 20 March, 2009
167NarainDassDDA20 03 3                                        1


                             CENTRAL INFORMATION COMMISSION
                      Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                Appeal No. CIC/LS/A/2009/000167/LS

Appellant:                                                      Shri Narayan Dass

Public Authority:                                               Delhi Development Authority
                                                                (through Shri Mahaveer Singh,
                                                                Deputy Director(LIG))

Date of Hearing:                                                20/03/2009

Date of Decision:                                               20/03/2009

FACTS

:-

The matter, in short, is that, the Appellant was allotted LIG flat No.232, Pocket H
(2nd floor), Sector 32, Narela, in July, 2006. He was required to deposit the requisite
amount by 1st October, 2006. Incidentally, 30th September, was Saturday and a Bank
holiday. 1st October was Sunday and 2nd October was a national holiday on account of
Gandhi Jayanti. Due to above reason, the Appellant could not deposit the requisite
amount with DDA on 30th September or 1st & 2nd October and he deposited the same on
3rd October, 2006. The DDA charged interest of Rs.7,532/- from the Appellant. He has
already paid the aforesaid interest. By his RTI application dated 27/03/2008, he desires
to know as to what are the policy guidelines for charging the interest in the circumstances
mentioned herein above.

2. The matter was heard on 20/03/2009. The Appellant appeared in person. The
DDA is represented by Shri Mahaveer Singh, Deputy Director (LIG). Shri Mahaveer
Singh would submit that he would consult the concerned officials in the Accounts Deptt.
and cull out the policy guidelines and convey the same to the Appellant.

DECISION

3. Shri Mahaveer Singh, Deputy Director (LIG), is hereby directed to communicate
the policy guidelines, if any, to the Appellant in four weeks time. If, however, no such
policy guidelines have been framed to meet the eventualities mentioned hereinabove, it
would be desirable to lay down policy guidelines in this regard.

4. The matter is disposed of subject to the above directions.

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
167NarainDassDDA20 03 3 2

Tele: 011 2671 73 53