CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/SM/A/2009/000450/LS
Appellant : Shri Rajendra Bahotra
Public Authority : Cantt. Board, Meerut
(through Shri M. A. Jaffar, Office Supdt
(CPIO)
Date of Hearing : 16.11.2009
Date of Decision : 16.11.2009
FACTS
:
By his RTI application dated 5.8.2008, the appellant had sought
information on 11 paras regarding creation of the posts of Stockmen
and the matter related therewith. The CPIO had responded to him
vide letter dated 3.9.2008 providing para-wise information thereof.
2. Even though the matter was fixed for hearing on 20.11.2009,
the CPIO happened to be present before the Commission in some
other matter and his request for hearing the matter today itself was
accepted and the matter was heard. It is his say that the para-wise
information has already been provided to the appellant. He denies the
allegation that unparliamentary language was used in the reply sent to
the appellant.
3. Perusal of the CPIO’s response indicates that factual
information has been provided in a business like manner with no trace
of any unparliamentarily language.
DECISION
4. In view of the above, the appeal has no merit and 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.
(D.C. Singh)
Under Secretary & Assistant Registrar
Address of parties :-
1. Shri M.A. Jaffar
Office Supdt. & CPIO,
Cantt. Board, Meerut (UP).
2. Shri Rajendra Bahotra
5, Bhagwatpura, Meerut City,
Meerut, Uttar Pradesh.