Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Central Information Commission

Mr.Sanjay Saxena vs Ministry Of Urban Development on 5 May, 2011

                    CENTRAL INFORMATION COMMISSION
                    Room No.296, II Floor, B Wing, August Kranti Bhawan,
                          Bhikaji Cama Place, New Delhi-110066.
                          Telefax:011-26180532 & 011-26107254
                                     Website : cic.gov.in

                                                                        Date : May 05, 2011

                        Complaint No. : CIC/DS/C/2011/000280

Complainant                 :      Shri Sanjay Saxena, Rohini (New Delhi).
Public Authority            :      Delhi Development Authority, New Delhi.


                                           ORDER

The Commission has received a petition, dated NIL (Diary No.:50261/2010) from Shri Sanjay Saxena, stating that his/her RTI-application of dated 29/07/2009 filed with the CPIO, the Director (Housing), Delhi Development Authority, M.I.G. Section, Rohini Zone, Vikas Sadan, INA Market, New Delhi-110023 has not been replied by the CPIO (copy of the RTI Application enclosed).

2. The matter is remitted to the CPIO with the following directions:

i. In case, no reply has been given by CPIO to the complainant to his/her RTI request, the CPIO should furnish a reply to the complainant within two weeks of receipt of this order.
ii. In case, CPIO has already given reply to the complainant in the matter, he/she should furnish a copy of his/her reply to the complainant within one week of receipt of this order.
iii. CPIO should invariably indicate to the complainant the name and address of st the 1 Appellate Authority, before whom the complainant can file first appeal, if any. A copy of CPIO's reply will be endorsed to the Commission clearly indicating the case number and reason for delay, if any, in providing information.
Page  1

3. The CPIO is also directed to show cause as to why a penalty should not be imposed on him for not providing the information within the stipulated time frame mentioned under section 20 of the RTI Act, 2005.

4. The replies / comments of the CPIO should be reached in the Commission within ten (10) working days from the date of issue of this notice.

(Smt. Deepak Sandhu) Information Commissioner (DS) Authenticated true copy:

(T. K. Mohapatra) US & Dy. Registrar [email protected] Copy to :-
1. Shri Sanjay Saxena House No. : 103, Pocket-23, Sector-24, Rohini, Delhi.

Contact No. : 98100 64248.

2. Central Public Information Officer The Deputy Director (Housing), Delhi Development Authority, M.I.G. Section, Rohini Zone, Vikas Sadan, INA Market, New Delhi-110023.

3. Senior Research Officer Page  2 Delhi Development Authority, Vikas Sadan, INA Market, New Delhi-110023.

-:-

Page  3