Central Information Commission Judgements

Shri Rishi Karan Kakar vs Estate Office, Sector-17, … on 12 January, 2009

Central Information Commission
Shri Rishi Karan Kakar vs Estate Office, Sector-17, … on 12 January, 2009
53RishiKaranKakarChd121 7                                      1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                Appeal No. CIC/LS/A/2008/00053

Appellant:                                                      Shri Rishi Karan Kakar
Public Authority:                                               Estate Office, Sector-17, Chandigarh
                                                                (through Shri Anil Kumar, Section Officer)

Date of Hearing:                                                12/01/2009

Date of Decision:                                               12/01/2009

FACTS

:-

The Appellant had requested for following information from the CPIO:-

“WHETHER there is any property under the Estate
Office, UT Chandigarh in which CLASS II LEGAL HEIRS or
OTHER LEGAL HEIRS have taken an objection to transfer
and the property has still been transferred in the name of the
applicant due to “NO STAY” havaing been obtained by the
objecting parties from the competent Court of law:

MAY KINDLY BE SUPPLIED TO THE APPELLANT”

2. CPIO, vide his letter dated 18/06/2008, had informed the Appellant that the
transfer/mutation of property depends upon the merit of each case and that there is no
compilation available in his office to provide the information as requested for by the
Appellant.

3. Dissatisfied with this, the Appellant had filed an Appeal. The Appellate
Authority vide a reasoned order dated 25/08/2008, had upheld the decision of the CPIO.
The Appellate Authority had also mentioned therein that the prescribed procedure had
been followed in the Appellant’s case etc.

4. The present Appeal has been filed against the order of the CPIO and the AA.

5. The matter was heard on 12/01/2009. The Appellant did not appear before the
Commission. The Chandigarh Administration is represented by Shri Anil Kumar, Section
Officer. In addition to the reiteration of the position taken by the CPIO and the AA, he
would also submit that there is a property dispute between the family members and a civil
suit in this regard is pending in the court.

DECISION

6. I find no infirmity in the orders passed by the CPIO and the AA. The Appeal is,
therefore, 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.

(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53