Central Information Commission Judgements

Shri R.K. Sharma vs Dda. on 31 March, 2010

Central Information Commission
Shri R.K. Sharma vs Dda. on 31 March, 2010
             CENTRAL INFORMATION COMMISSION
            Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                                File No. CIC/LS/A/2010/000099

Complainant              :                 Shri R.K. Sharma
Public Authority         :                 DDA.
                                           (through : Shri Narendra Kumar, SE(HQ); Shri
                                           I.H.Khan, JE; Shri Anil Kumar Bindlish, AE and
                                           Shri Satish Kanaujia, OS, LG office)
Date of hearing          :                 31.03.2010
Date of Decision         :                 31.03.2010

Facts

:-

The matter is called for hearing today dated 31.03.2010. Complainant not
present. DDA is represented by the officers named above. It is noticed that vide RTI
application dated 17.8.2009, the appellant had sought information on 03 paras regarding
the Bio-diversity Parks Projects being developed under CEMDE, Delhi University. It is
noticed that SE(HQ)(PIO) had transferred the RTI application to Shri Jai Chandra, PIO,
CEMDE, vide letter dated 19.11.2009. As the complainant did not receive any
information from Shri Jai Chandra, he has filed the present complaint dated 2.12.2009
before the Commission.

2. However, during the hearing, Shri Narendra Kumar would submit that said Shri
Jai Chandra has provided para-wise information to the complainant vide letter dated
15.12.2009 and produces a copy of the said letter. The letter is perused. Obviously, this
letter was not in the hands of the complainant when he filed the present complaint. Shri
Satish Kanaujia, Office Superintendent, from the office of LG also submits that part
information was provided to the complainant vide their letter dated 15.3.2010. He
submits that the delay occurred for the reason that certain paras of RTI application were
transferred to LG’s office by DDA.

DECISION

3. As the requisite information has already been provided to the complainant, the
complainant has become infructuous and is ordered to be closed.

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. The OSD & CPIO,
Lt. Governor’s Secretariat,
Raj Niwas, Delhi-110054.

2. The SE(HQ) SZ & AA,
DDA, O/o Chief Engineer(SZ),
AGVC, Shahpur Jat,
New Delhi-110049.

3. Shri R.K. Sharma,
X-1742, Gali No. 18, Rajgarh Colony,
Gandhi Nagar, Delhi-110031.