Central Information Commission Judgements

Shri Ram Kumar Gupta vs Delhi Development Authority on 23 February, 2009

Central Information Commission
Shri Ram Kumar Gupta vs Delhi Development Authority on 23 February, 2009
     CENTRAL INFORMATION COMMISSION
 Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                    File No. CIC/WB/A/2008/01074/LS
Appellant            :      Shri Ram Kumar Gupta
Public Authority     :      Delhi Development Authority
                            (through Shri P.M. Parate, Director (Plg),
                            Rohini)
Date of Hearing      :      23.2.2009
Date of Decision :          23.2.2009
Facts

By his letter of 13.2.2008, the appellant had requested for
information on 04 points relating to the khasra numbers belonging to
him in connection with the finalization Zonal Development Plan for
Zone (N) for MPD-2021.

2. By his letter dated 16.4.2008, Dy. Director (Plg), Rohini had
informed the appellant that the Planning Department did not have the
record of land in relation to the Khasra numbers given by him. This
information takes care of points No. 1, 3 & 4 of the RTI application.
However, at point No. 2, the appellant had wanted to know whether the
Khasra numbers specified by him in his application were under
acquisition by DDA. The CPIO had informed him that this information
could be gathered from the Lands Department of DDA. It, however,
appears that the Land Department of DDA has not supplied this
information to the appellant.

3. On appeal, the Appellate Authority vide letter dated 25.4.2008 had
informed the appellant that the DZP for Zone (N) is sailable document
available at DDA Sales Counter at Vikas Sadan, New Delhi, and that the
same is also available on the DDA website.

4. The present appeal is directed against the order of the CPIO/AA.

5. The matter was heard on 23.2.2009. The appellant did not appear
before the Commission. The public authority is represented by officer
named above. It is Shri Parate’s submission that has already written to
Lands Department to inform the status in regard to point No. 2.

DECISION

6. In view of the above, Shri P.M. Parate, Director (Plg), Rohini, is
hereby directed to take up the matter with the Lands Department of the
DDA to inform the appellant as to whether his kahsra numbers are under
process of acquisition or not.

7. 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