Central Information Commission Judgements

Mr.Rahul Sagar vs Government Of Nct Of Delhi on 4 August, 2010

Central Information Commission
Mr.Rahul Sagar vs Government Of Nct Of Delhi on 4 August, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796
                                                             Decision No. CIC/SG/A/2010/001760/8832
                                                                    Appeal No. CIC/SG/A/2010/001760
Relevant Facts

emerging from the Appeal:

Appellant                           :      Mr. Rahul Sagar
                                           A-111, Kondali,
                                           Delhi - 110096.

Respondent                          :      Mr. Kukam Singh

Public Information Officer & SDM (Preet Vihar)
Govt. of NCT of Delhi
O/o Sub Divisional Magistrate,
Preet Vihar, LM Bandh, Shastri Nagar,
Delhi – 110031.


RTI application filed on            :      25/03/2010
PIO replied                         :      15/04/2010
First appeal filed on               :      0/0/2010
First Appellate Authority order     :      No order.
Second Appeal received on           :      24/06/2010

 S. No Information Sought (with refrence to the caste certificates   Reply     of    the     Public
       who are residents of C-622 Mullah Colony, Gali No 29,         Information Officer (PIO)
       Delhi -96).
1.     Caste certificates of Kapil, Vihu, Rahul, Rinki and Rohit.    Caste certificate was sent to Dadri
                                                                     on 19/02/2010 for verification.
2.      The reasons for not making the caste certificate of Ajay     Caste certificate was sent to the
        Kumar, s/o Mr. Anil Kumar and r/o A-163Harijan Basti.        Tehsildar of khar on 19/02/2010.
3.      The reasons for not making the caste certificate of Mr.      Caste certificate was sent to the
        Gaurav Kr Singh , s/o Mr. Bhagwan Singh.                     Tehsildar of khar on 19/02/2010.
Grounds for the First Appeal:
No information provided by the PIO.

Order of the First Appellate Authority (FAA):
Not enclosed.

Grounds for the Second Appeal:

Unsatisfactory information provided by the PIO.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Rahul Sagar;

Respondent: Mr. Kukam Singh, Public Information Officer & SDM (Preet Vihar);

The PIO has given the appropriate information to the appellant in time. The PIO states that the
verification had not been done by the states from where it is required to be done.

Page 1 of 2

Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
04 August 2010
(In any correspondence on this decision, mention the complete decision number.)(RR)

Page 2 of 2