Central Information Commission Judgements

Mr.Y S Yadav vs Ministry Of Tourism on 26 May, 2011

Central Information Commission
Mr.Y S Yadav vs Ministry Of Tourism on 26 May, 2011
                           In the Central Information Commission 
                                                      at
                                                New Delhi

                                                                           File No: CIC/AD/A/2011/000851


Date of Hearing  :  May 26, 2011

Date of Decision :  May 26, 2011



Parties: 



            Appellant   


            Shri Y.S. Yadav
            # 46, Nav Vikas Apartments, Sector 15,
            Rohini,
             Delhi­ 110 085



            The Appellant was not present.


            Respondents 

            India Tourism Development Corporation Limited (ITDC)
            Scope Complex, Core 8,
            6th Floor, 7 Lodhi Road,
            New Delhi



            Represented by: Shri M.D. Arora, DGM, HRD and Shri Kashmiri Lal, Sr. Manager (HR) 



                           Information Commissioner         :   Mrs. Annapurna Dixit
___________________________________________________________________
                                    Decision Notice




As given in the decision 
                         In the Central Information Commission 
                                                             at
                                                     New Delhi


                                                                                         File No: CIC/AD/A/2011/000851


                                                          ORDER

Background

1. The Applicant filed his RTI­application with the PIO, ITDC, New Delhi on 13.12.2010  inter­alia 

seeking copies of file notings in relation to RP & S Rules 2010 published by  ITDC   and   its   amendment. 

This application was replied to by the PIO on 13.01.2011  and was decided by the Appellate Authority 

on 17.01.2011 in response to Applicant’s  1st­appeal   dated   03.02.2011.   The   Appellant,   on   being 

dissatisfied with the replies furnished to him, filed the present petition before the Commission on 23.02.2011.

Decision 

2. During the hearing, the Respondents informed the Commission that they have furnished the desired 

information to the Appellant after   inspection of the relevant records by the Appellant   and hat the 

Appellant   had   also   expressed   his   satisfaction   in   his   letter   dated   02.05.2011   to   the   PIO.   The 

Respondents submitted a copy of the said letter to the Commission.

3. In view of the fact that the Appellant has admittedly received the desired information,  the 

present appeal is directed to be closed.

 (Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Y.S. Yadav
# 46, Nav Vikas Apartments, Sector 15,
Rohini,
Delhi­ 110 085

2.  The Appellate Authority
India Tourism Development Corporation Limited (ITDC)
Scope Complex, Core 8,
6th Floor, 7 Lodhi Road,
New Delhi

3.  The Public Information Officer,
India Tourism Development Corporation Limited (ITDC)
Scope Complex, Core 8,
6th Floor, 7 Lodhi Road,
New Delhi

4.  Officer Incharge, NIC