Central Information Commission Judgements

Shri S.K. Verma vs Delhi Development Authority on 19 January, 2009

Central Information Commission
Shri S.K. Verma vs Delhi Development Authority on 19 January, 2009
          CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                             File No. CIC/WB/C/2008/00516/LS

Complainant             :        Shri S.K. Verma

Public Authority         :       Delhi Development Authority
                                 (through Shri M.K. Gugnani, Executive Engineer,
                                 Northern Division-VIII)

Date of Hearing          :       19.1.2009

Date of Decision         :       19.1.2009

FACTS

By his letter of 22.2.2008, the complainant has requested for action taken
report on his letter dated 3.1.2008 addressed to Vice Chairman, DDA.

2. Perusal of the letter addressed to DDA indicates that the Residents Welfare
Association, Sector-A6, Pocket-07, Narela, Delhi, had requested the Vice Chariman,
DDA, for construction of boundary wall around the flats with a view to prevent
thefts and other antisocial activities in the DDA flats.

3. The matter was heard on 19.1.2009. The complainant did not appear before
the Commission. The DDA is represented by officer named above. It is the
submission of Shri Gugnani that the matter of boundary wall is under consideration
of the competent authority but the time frame of the decision cannot be given.

DECISION

4. As the matter is under consideration with the competent authority, it calls for
no interference at the Commission’s end and the matter stands 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