Central Information Commission Judgements

Mr.Chottey Lal vs Mcd, Gnct Delhi on 4 June, 2010

Central Information Commission
Mr.Chottey Lal vs Mcd, Gnct Delhi on 4 June, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/001005/8014
                                                          Appeal No. CIC/SG/A/2010/001005

Relevant Facts

emerging from the Appeal:

Appellant : Mr Chhote Lal,
H.No. 170, Prajapati Mohalla,
Village and Post Office, Tughlakabad,
New Delhi- 110044.

Respondent : Mr. Y. P. Rawal
Public Information Officer & Director
Slum & JJ Department,
Municipal Corporation of Delhi,
Room No.8, Punarwas Bhawan,
I.T.O. , New Delhi- 110002.


RTI application filed on             :      16/10/2009
PIO replied                          :      17/11/2009
First appeal filed on                :      05/01/2010
First Appellate Authority Ordered on :      02/02/2010
Second Appeal received on            :      21/04/2010

The Appellant wanted information regarding computers and documents seized by the CBI.
S.No Information Sought PIO’s Reply

1. Number of computers seized by the C.B.I. from Slum J.J. No such information is
(Soor) in the year 2007. available.

2. Provide the photocopy of the seize-index of all the Enclosed.

documents seized by the C.B.I.

Ground of First Appeal:

Incomplete information received from the PIO.

First Appellate Authority (FAA) ordered:
PIO had been directed to provide the specific reply to the question stated in the RTI application
and give the details of the number of computers seized by the CBI and other details of seizure
memo/index etc. within a week from the order.

Ground of the Second Appeal:

Incomplete and unsatisfactory information provided by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr Chhote Lal;

Respondent : Mr. Ramesh Kr. Sharma, AD on behalf of Mr. Y. P. Rawal, PIO & Director;

The PIO has given all the information to the appellant. The Appellant is not able to
understand that he has received all the information and therefore agitating the matter.

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 June 2010
(In any correspondence on this decision, mention the complete decision number.)(SC)