Central Information Commission Judgements

Smt Usha Khanna vs Delhi Development Authority on 12 January, 2010

Central Information Commission
Smt Usha Khanna vs Delhi Development Authority on 12 January, 2010
            CENTRAL INFORMATION COMMISSION
            Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                               File No.CIC/LS/A/2009/000944

Appellant                  :         Smt Usha Khanna

Public Authority           :         Delhi Development Authority
                                     (through Shri Devesh Singh, Director (Pers) & Shri
                                     Rajpal Singh, Dy. Director (CR))

Date of Hearing            :         12.1.2010

Date of Decision           :         12.1.2010

FACTS

:

The present appeal concerns non grant of second ACP to the appellant by
DDA. The matter is called for hearing today dated 12.1.2010. Appellant not
present. The DDA is represented by the officers named above. Shri Devesh
Singh points out that this very matter was decided by the Commission on
4.9.2009 in File No CIC/LS/A/2009/000627 wherein the Commission had
directed him to pass an appropriate order. He would submit that he has since
passed the order to the effect that ACP can not be granted to the appellant as it
has not been recommended by the DPC.

DECISION

2. The competent authority has taken a position which can not be interfered
with by the Commission.

3. Hence, the matter is 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

Address of parties :-

1. Shri Devesh Singh
Director (Pers),
Delhi Development Authority,
INA, Vikas Sadan,
New Delhi-110023

2. Smt Usha Khanna
Ex F.I, B-IV/5, Double Storey,
Lajpat Nagar, New Delhi