CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 066.
Tel.: + 91 11 26161796
Decision No. CIC /SG/C/2008/00235/2105
Appeal No. CIC/SG/C/2008/00235
Relevant Facts
emerging from the Appeal
Appellant : Mr. Kishan Lal Sharma,
House No. 52/74/L-3,
Gali No.26, Nai Basti Gadodia Road,
Anand Parbat, New Delhi.
Respondent 1 : Mr. Sanjeev Kumar,
ADM (North) & PIO,
Govt. of NCT of Delhi.
Office of the A.D.M. (North),
1-Kripa Narain Marg, Delhi-110054.
RTI application filed on : 24/10/2008
PIO replied : 25/11/2008
First appeal filed on : not mentioned.
First Appellate Authority order : not mentioned.
Second Appeal filed on : 19/12/2008
The Appellant had asked in RTI Application for will dated 10/07/1988 at
document No. 20411, Additional Book No. 3, Volume No. 1397, on Pages 122 TC 123
Registered on 26/03/1992.
Reply of application under RTI Act, 2005. from office of the Sub-Registrar-I, Old Court,
Kashmere Gate, Delhi:-
S. No. Information Sought. The PIO replied.
1. Will dated 10/07/1988 at document no. 20411, Addl. Book No. 3, Third party
Vol. No. 1397, on pages 122 to 123 Registered on 26/03/1992. information cannot be
supplied.
2. The copy of Death Certificate of my father furnished before this Third party
authority by my brother at the time of Registration of the information cannot be
aforesaid WILL. supplied.
3. The copies of statements recorded/furnished before this authority Third party
at the time of registration of the two witnesses of the WILL information cannot be
namely Sh. Bhagwan Sahai Sharma S/o Sh. Roop Ram Sharma supplied.
and Sh. K.G.Gandhi or any other person who has witness the
WILL at the time of registration particularly Sh. M.N.Sharma.
Advocate who had signed the said WILL as a witness.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Kishan Lal Sharma
Respondent: Mr. Sanjeev Kumar PIO
The respondent had originally refused the information but has now provided the
information to the appellant.
Decision:
The Complaint is allowed.
The information has been provided to the appellant.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
February 27, 2009
(For any further correspondence, please mention the decision number for a quick disposal)