Central Information Commission Judgements

Mr.Rajender Singh vs Government Of Nct Of Delhi on 7 January, 2011

Central Information Commission
Mr.Rajender Singh vs Government Of Nct Of Delhi on 7 January, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                           Decision No. CIC/SG/A/2010/003191/10815
                                                                   Appeal No. CIC/SG/A/2010/003191
Relevant Facts

emerging from the Appeal

Appellant : Mr. Rajendra Singh,
B- 249,
Delhi administration Residential Colony,
Timarpur,
Delhi

Respondent : Mr. A. K. Saxena
Public Information Officer & Executive Engineer,
Office of Executive Engineer,
Public Works Department (M-323)
Government of NCT of Delhi,
Kashmiri Gate, Near ISBT,
Delhi -6

RTI application filed on : 16/08/2010
PIO replied : 19/08/2010
First appeal filed on : 25/08/2010
First Appellate Authority order : Not Enclosed
Second Appeal received on : 15/11/2010

Information Sought:

The appellant sought information regarding the flat where the appellant resides, i.e., B-249 of Delhi
administration Residential Colony. The appellant requested the authority to provide with a photo of the
ceiling of the flat as the ceiling is cracked and is falling apart.

Reply of PIO:

PIO replied stating appellant has approached authority does not deal with the providing photos of ceiling
for his flat.

First Appeal:

Unsatisfactory and incorrect information given by PIO.

Order of the FAA:

No order given by FAA.

Ground of the Second Appeal:

No order passed by FAA within 45 days and incorrect information given by PIO to the appellant.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Rajendra Singh;

Respondent : Mr. A. K. Saxena, Public Information Officer & Executive Engineer;

The appellant states that he received all the information and wishes to withdraw the appeal.

Decision:

The Appeal is withdrawn.

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
07 January 2011
(In any correspondence on this decision, mention the complete decision number.) (PBR)