Central Information Commission Judgements

Shri R.C. Jain vs Delhi Transport Corporation on 19 May, 2009

Central Information Commission
Shri R.C. Jain vs Delhi Transport Corporation on 19 May, 2009
                   CENTRAL INFORMATION COMMISSION
                                 ...

F.No. CIC/AT/A/2009/000060
Dated, the 19th May, 2009

Appellant : Shri R.C. Jain
Respondents : Delhi Transport Corporation

  This matter was heard on 16.04.2009 pursuant to Commission’s
notice dated 16.03.2009. Both parties were present.

2. After hearing the arguments of both sides and upon examining the
material before me, it is noticed that there was nothing which remained
undisclosed to appellant corresponding to his RTI-application dated
12.09.2008. Appellant was also unable to impeach the respondents’
replies at the hearing.

3. In view of the above, this appeal has no legs to stand. Closed.
Appellant, nevertheless, should he so wish, may inspect the records
connected with his RTI-application dated 12.09.2008 by making a written
request to SPIO within 1 week of receipt of this order. In that case, SPIO,
within 2 weeks of receipt of such request from appellant shall, on a date,
time and place to be identified for the purpose and intimated to
appellant, allow the appellant to inspect all the records connected with
his RTI-application dated 12.09.2008.

4. Appeal disposed of with above directions.

5. Copy of this decision be sent to the parties. 

(A.N. TIWARI)
Information Commissioner 

Page 1 of 1