Central Information Commission Judgements

Sh. Tilak Raj Bajaj vs Delhi Electricity Regulatory … on 8 August, 2008

Central Information Commission
Sh. Tilak Raj Bajaj vs Delhi Electricity Regulatory … on 8 August, 2008
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.3029/IC(A)/2008
                                                            F. No.CIC/MA/C/2008/00287
                                                            Dated, the 8th August, 2008

Name of the Appellant:                  Sh. Tilak Raj Bajaj

Name of the Public Authority:           Delhi Electricity Regulatory Commission

Facts

:

1. The complainant alleged that the information sought for has not been
furnished to him. He, therefore, pleaded for providing the complete information.

Decision:

2. The CPIO is directed to provide the information asked for by the
complainant vide his application dated 29th September 2006, within 15 working
days from the date of issue of this decision, failing which penalty proceedings u/s
20(1) of the Act, would be initiated.

3. The appellant is advised to submit a copy of his application to the CPIO at
the earliest for ready reference.

4. The complaint is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar
i

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Name & address of Parties:

1. Sh. Tilak Raj Bajaj, A-3/63-64, Sector-15, Rohini, Delhi – 110 089

2. Sh. S.K. Sharma, CPIO & Asstt. Secretary, Delhi Electricity Regulatory
Commission, Viniyamak Bhawan, C-Block, Shivalik, Malviya Nagar, New
Delhi – 17
ii

ii
“All men by nature desire to know.” – Aristotle

2