CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/S/A/2008/00102
Appellant : Shri Virender Kaushik
Public Authority : Directorate of Estates
(through Shri J.P. Rath, Dy. Director & Shri G.P.
Sarkar, Asstt. Director)
Date of Hearing : 29.1.2009
Date of Decision : 29.1.2009
Facts
By his letter of 16.6.2008, the appellant had requested for information on 07
points relating to the exchange of govt. houses through inter-pool exchange between
CAO, Ministry of Defence (Defence Pool Houses) and General Pool Houses from
1.1.1998 to 15.6.2008.
2. Dy. Director of Estate (CPIO) vide letter dated 17.7.2008 had furnished some
information to the appellant. Subsequent thereto, Director of Estates vide letter
dated 30.7.2008 had provided some additional information to the appellant regarding
Defence Pool, Bunglow-14, Lodhi Estate, New Delhi.
3. Dissatisfied with this, the appellant has filed the present appeal before the
Commission.
4. The matter was heard on 29.1.2009. The appellant appeared before the
Commission. Directorate of Estates is represented by the officers named above.
Notice was also issued to Shri D. Suresh, Director of Estates. A letter dated
29.1.2009 of Shri D. Suresh, is presented by Shri Rath wherein DOE has expressed
his inability to appear before the Commission due to urgent and important
administrative matters. It is the say of the appellant that he has been provided
information about lower category houses and not about higher category houses, that
is, from type IVS to type VIII. To this, Shri Rath would submit that the entire
information has been furnished. The appellant, however, is not satisfied with the
information provided to him about higher category houses and requests for
inspection of the relevant records. Shri Rath has no objection to this.
DECISION
5 In view of the above, Shri D. Suresh, Director of Estate, is hereby directed to
permit the appellant to carry out the inspection of the relevant records relating to
houses from type IVS to type VIII in 03 weeks time and send compliance report
thereof to the Commission.
6. 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