Central Information Commission Judgements

Mr. Sandeep Saini vs Govt. Of Nct Of Delhi on 20 March, 2009

Central Information Commission
Mr. Sandeep Saini vs Govt. Of Nct Of Delhi on 20 March, 2009
                    CENTRAL INFORMATION COMMISSION
                        Room No.415, 4th Floor, Block IV,
                       Old JNU Campus, New Delhi 110066.
                             Tel: + 91 11 26161796

                                                      Decision No. CIC /SG/A/2008/00420/2316
                                                             Appeal No. CIC/SG/A/2008/00420

Relevant Facts

emerging from the Appeal

Appellant : Mr. Sandeep Saini,
3180, Kucha Tara Chand,
Daryagunj, New Delhi-110005.

Respondent                                :       ADM & PIO,
                                                  Govt. of NCT of Delhi.
                                                  M.B.Road, Saket
                                                  New Delhi-110017.

RTI Application filed on           :      12/05/2008
PIO replied                        :      29/05/2008
First appeal filed on              :      18/06/2008
First Appellate Authority order    :      Not Mentioned.
Second Appeal filed on             :       09/09/2008

Details of required information:-
The Appellant had asked in RTI application regarding certified copies of various
revenue records on 11.09.2007, and action taken report about said matter, but despite
repeated visits and demands, the requisite record was not supplied.

The PIO replied.

The PIO had supplied the information to the appellant, but on the other hand appellant was
not satisfied to the PIO replied.

The First Appellate Authority Ordered:
Not Mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. S.P.Singh on behalf of Mr. Sandeep Saini
Respondent: Mr. S.K. Singh PIO
The PIO is asked to give the information about the action taken on applicants’ letter in a
particular format.

Decision:

The appeal is allowed
The PIO will give the information to the appellant before 30 March 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties

Shailesh Gandhi
Information Commissioner
20 March, 2009
(Any correspondence on this decision, mention the complete decision number.)