Central Information Commission Judgements

Mr. Vijay Kumar vs Govt. Of Nct Of Delhi, Office Of The … on 2 March, 2009

Central Information Commission
Mr. Vijay Kumar vs Govt. Of Nct Of Delhi, Office Of The … on 2 March, 2009
                    CENTRAL INFORMATION COMMISSION
                           Room No. 415, 4th Floor,
                         Block IV, Old JNU Campus,
                             New Delhi -110 067
                            Tel.: + 91 11 26161796

                                                    Decision No. CIC /SG/A/2008/00437/2136
                                                           Appeal No. CIC/SG/A/2008/00437

Relevant Facts

emerging from the Appeal

Appellant : Mr. Vijay Kumar,
40/21-22, Double Storey, Ramesh Nagar,
New Delhi-110015.

Respondent : Mr. Ranjeet Singh.

SDM & PIO,
Govt. of NCT of Delhi.

Office of the SDM, North West,
Kanjhawala, Delhi-110081.


RTI application filed on              :       03/06/2008
PIO replied                           :       22/08/2008
First appeal filed on                 :       01/09/2008
First Appellate Authority order       :       11/08/2008
Second Appeal filed on                :       15/09/2008

Detail of required information.
S. No. Information Sought. The PIO replied.

1. Regarding entry of affidavit register Inspite of best efforts the requisite record
dated 20/07/2000. is not traceable. Therefore the requisite
information could not be supplied.

First Appellate Authority Ordered: (I. D. No. 108)
“I have perused the records and revealed that no reply has been furnished. Let the
information sought by appellant be provided by PIO within 7 working days.”

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Absent
The appellant has sent a letter stating that he has received satisfactory information and does
not wish to pursue the appeal.

Decision:

The appeal is disposed.

The information has been received by the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
March 2, 2009

(For any further correspondence, please mention the decision number for a quick disposal)