Central Information Commission Judgements

Smt. Gita Diwan Verma vs Delhi Development Authority on 24 June, 2009

Central Information Commission
Smt. Gita Diwan Verma vs Delhi Development Authority on 24 June, 2009
            CENTRAL INFORMATION COMMISSION
        Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                            File No. CIC/WB/A/2008/00977/LS

Appellant               :       Smt. Gita Diwan Verma
Public Authority        :       Delhi Development Authority
                                (through Shri B.K. Jain, Addl. Commissioner
                                (Planning) & Shri Partho Dhar, Director (Planning)
                                AP-II))

Date of Hearing        :        22nd & 24th June, 2009
Date of Decision        :       24.6.2009
Facts

By her letter of 25.4.2008, the appellant had requested for information on the
following 03 points :-

“(i) Particulars (i.e. dte, number, subject, signatory) of letters by which the
Authority submitted any zonal plan u/s 10 (3) for approval after August 1990
(i.e. after MPD-2001 that amalgamated the 136 MPD-1962 zones into the
eight zones A-H and defined the zones J onwards came into force;

(ii) For each of the above, particulars of letters by which Central Govt. issued :-

       (a)      directions in terms of S. 10 (5), if any
       (b)      approval or rejection

(iii) Provisions made, if any, u/s 10 (4) relating specifically to submission and
approval. If no clear provisions are made then please advise partuclar cases
for understanding by file inspections the process of submission and approval
of plans under S.10.”

2. As complete information was not provided to her, she has filed the present
complaint before the Commission.

3. The matter was heard on 22.6.2009. The appellant is present. DDA is
represented by the officers named above. The parties are heard. With a view to
enable the DDA officers to ascertain where the requisite information lies, the matter
is adjourned to 24.6.2009 at 1630 hrs.

4. As scheduled the hearing was resumed on 24.6.2009. Shri Partho Dhar,
Director (Planning) and Smt. Verma are present. Shri B.K. Jain, Addl.
Commissioner (Planning), however, is not present. Shri Dhar submits a written
representation dated 22.6.2009, the operative para of which is extracted below :-

“It was clarified that processing of communication seeking approval/decision
to the Central Govt. for Zonal Plans are done by the Master Plan Unit and the
signatory of such correspondence is Jt. Director/Dy. Director, Master Plan. The
information as sought, are basically details of communication made in between the
Authority and Central Govt., since 1990 and are a part of Master Plan record
available with Master Plan Section.”

According to him, Shri H.S. Dhillon, Joint Director (Master Plan) is the
custodian of the information requeste for by the appellant.

6. Let notice be issued to Shri H.S. Dhillon for appearance before this
Commission on 14.7.2009 at 1515 hrs. He may also submit written representation,
if any, two days before the date of hearing.

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