CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2009/001114
Appellant : Shri Ratan Kumar Solanki
Public Authority : Delhi Development Authority
(through Shri S.R. Solanki, Chief Engineer
(Dwarka))
Date of Hearing : 11.2.2010
Date of Decision : 11.2.2010
FACTS
:
The matter, in short, is that the competent authority had allotted 3.25 acres
of land adjacent to Dada Dev Mandir in Palam Village for Mela congregations
and other religious activities. The appellant had sought some information from
DDA which was not furnished to him. Hence, he has filed the present appeal
before the Commission.
2. Heard on 11.2.2010. Appellant present. DDA is represented by the
officer named above. During the hearing, the appellant submits that it is his
apprehension that the aforesaid land is likely to be taken over/acquired by DDA
and he wants to know the intention of DDA in this regard. To this, it is the
response of DDA that the plot was allotted for mela congregations and other
religious activities but the land is being misused for commercial purposes.
DECISION
3. Needless to say, the authority vests with the DDA to take exproprietory
action as per law, if the terms and conditions of the allotment are being violated.
The Commission can not interfere in such like matter. The appeal is
misconceived and 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
Address of parties :-
1. Shri S.R. Solanki
Chief Engineer, Dwarka,
Delhi Development Authority,
Mangla Puri, New Delhi.
2. Shri Ratan Singh Solanki
WZ-687, Badiyal, Vill & P.O. Palam,
New Delhi-110045