Central Information Commission Judgements

Shri Rajindar Singh vs Delhi Development Authority on 22 December, 2008

Central Information Commission
Shri Rajindar Singh vs Delhi Development Authority on 22 December, 2008
        CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                       File No. CIC/WB/A/2008/00727/LS

Appellant              :       Shri Rajindar Singh

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

Date of Hearing        :       22.12.2008

Date of Decision       :       22.12.2008

Facts

By his letter of 19.12.2006, the appellant had requested for the
following information :-

“(A) In Safdarjang Residential Scheme (S.D.A. & SJE), New Delhi, how
much DDA has charged/charging from the owners of Houses on account of
misuse charges with the following details :-

    i.     Plot Number with Block Number
    ii.    Plot Area in Square Meters

iii. Permissible covered area in Square Meters
iv. Area under misuse in Square Meters
v. Amount charged from the Plot/House owners in the year 2006.
(B) Number of Plots with numbers where DDA has reentered and taken
possession in Safdarjang Residential Scheme.”

2. The CPIO vide his letter dated 5.1.2007 had informed the appellant that
DDA was not maintaining a consolidated record, in regard to information
requested for by him.

3. The appeal filed by the Appellant was dismissed by Appellate
Authority vide order dated 1.2.2007.

4. Hence the present appeal.

5. The matter was heard on 22.12.20008. The appellant did not appear
before the Commission. DDA is represented by officer mentioned above.
Shri Sareen would submit that there are 1986 plots in Safdurjang residential
scheme and the information sought by the appellant is not being maintained in
a consolidated form. However, if the appellant seeks information about a
specific plot, the same can be furnished to him.

DECISION

6. The stand taken by the public authority is reasonable and practical.
Hence, the appellant is advised to approach the CPIO for information about
any specific plot, if he so desires, and the CPIO would furnish him the
requisite information in 3 weeks time.

7. 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