Central Information Commission Judgements

Shri K.C. Gupta vs Sub Divisional Magaistrate (S), … on 20 February, 2009

Central Information Commission
Shri K.C. Gupta vs Sub Divisional Magaistrate (S), … on 20 February, 2009
640KCGuptaSubDivnlMagistrate S UTCHD20 02 4                    1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                                     Appeal No. CIC/WB/A/2008/00640

Appellant:                                                      Shri K.C. Gupta

Public Authority:                                               Sub Divisional Magaistrate (s)
                                                                UT Chandigarh
                                                                (through Shri Nanak Chand, CPIO)

Date of Hearing:                                                20/02/2009

Date of Decision:                                               20/02/2009

FACTS

:-

By his letter of 03/09/2007, the Appellant had requested for copies of certain
documents. He was denied information by CPIO on the ground that he was not a party to
the matter. The Appellate Authority had dismissed his Appeal vide order dated
19/10/2007. He has filed the present Appeal against the order of CPIO/AA.

2. The matter was heard on 20/02/2009. The Public Authority is represented by the
officers named above. The Appellant has not appeared before the Commission and sent a
fax message dated 19/02/2009 stating therein that he does not want to pursue the matter.

DECISION

3. In view of the above, the appeal 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.

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