Central Information Commission Judgements

Smt. Abida Begum vs Delhi Development Authority on 13 March, 2009

Central Information Commission
Smt. Abida Begum vs Delhi Development Authority on 13 March, 2009
1402AbidaBegumDDA133 10                                        1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                     Appeal No. CIC/WB/A/2008/01402

Appellant:                                                      Smt. Abida Begum

Public Authority:                                               Delhi Development Authority
                                                                (through Shri B.M. Sareen,
                                                                Deputy Director(Residential Land))

Date of Hearing:                                                13/03/2009

Date of Decision:                                               13/03/2009

FACTS

:-

The matter, in short, is that, the DDA had leased out a plot of land measuring
about 70 square meters located at Yamuna Vihar to the Appellant sometime in 1980s.
The lease was exclusively meant for residential purposes. However, it appears that there
was ‘misuse’ of land pursuant to which DDA determined (terminated) the lease in the
year 2000. Subsequently, the DDA also launched eviction proceedings. It is in this
context that by his letter of 22/09/2007, the Appellant had requested for information on
three points. This was responded to by CPIO, vide his letter dated 23/05/2008. The
Appeal against this order was disposed of by the Appellate Authority vide letter dated
25/07/2008 wherein he had upheld the decision of the CPIO.

2. The present Appeal is directed against the order of the CPIO and the AA.

3. The matter was heard on 13/03/2009. Shri S.P. Nagar appeared for the Appellant.
The DDA is represented by the officer named above. It is the submission of Shri Sareen
that DDA would calculate the ‘misuse charges’ upto June, 2007, and communicate the
same to the Appellant within two months time. Shri Nagar is satisfied with the
information provided to him.

DECISION

4. In view of the above, the Appeal 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
Tele: 011 2671 73 53
1402AbidaBegumDDA133 10 2