CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/A/2010/000240
Appellant : Shri Syed Mohd Haider Rizwi
Public Authority : HUDCO, Lucknow
Date of Hearing : 4.6.2010
Date of Decision : 4.6.2010
FACTS
:
The matter is called for hearing today dated 4.6.2010. The parties have
not appeared before the Commission. Hence, it has been decided to dispose of
the matter on the basis of material on record.
2. It is noticed that vide RTI application dated 30.9.2008, the appellant had
requested for information on 06 paras, essentially asking for the reasons for not
sanctioning HUDCO Niwas loan to him. It is also noticed that CPIO had
responded to it vide letter dated 24.10.2008 mentioning therein that he had not
deposited the title deeds of the property in question and mortgage of the property
had not yet been created in favour of HUDCO etc due to which the loan could not
be sanctioned to him. From it is apparent that the CPIO had given pointed
response on all the paras of the RTI application.
DECISION
3. Hence, in our opinion, the appeal is misconceived 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 & Deputy Registrar
Address of parties :-
1. The Regional Chief & CPIO
HUDCO, B-1, N E Block, 2nd Floor,
PICUP Building, Gomti Nagar,
Lucknow, Uttar Pradesh
2. Shri Syed Mohammad Haidar Rizvi
104, Officers Colony, Lalbagh,
Lucknow, Uttar Pradesh