CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/000267/3030
Appeal No. CIC/SG/A/2009/000267
Relevant facts emerging from the Appeal:
Appellant : Mr. Adesh Kumar,
334-B/5, Prem Nagar, Karawal Nagar,
Delhi-110094.
Respondent : Dy. Secretary, (G) & PIO,
Govt. of NCT of Delhi,
Chief Minister Office, Delhi Sectt.
New Delhi.
RTI application filed on : 11/09/2008 PIO replied : 08/10/2008 First Appeal filed on : 15/10/2008 First Appellate Authority order : not replied Second Appeal filed on : 09/02/2009
The appellant had asked in RTI application for Raya Tanwar caste. Said
caste is under OBC since 1995 of Delhi Pradesh.
Detail of required information :-
1. Under the Delhi Government, how much candidates are worked in
department’s from the caste Raya Tanwar(OBC).
2. Provide Permanent address of such candidates belong to caste Raya
Tanwar(OBC) are worked in the department of Delhi Government.
3. How much Ray Tanwar (OBC) candidates are worked in MCD? Please tell me
name, Post’s, department and provide list of office address
4. How much Ray Tanwar (OBC) candidates are worked in NDMC? Please tell
me name, Post’s, department and provide list of office address.
The PIO replied.
With reference to your letter dated 15.09.2008 on the above cited subject
received in this office through Hon’ble Chief Minister Office, Govt. of NCT of Delhi
19.09.2008, the requisite information is provided hereasunder:-
Information regarding Point No. 1&2 of the above letter
No official/officer belonging to caste Raya Tanwar is posted in this office.
Information regarding Point No. 3&4 of the above letter
Do not pertain to this office.
First Appellate Authority Ordered:
Not replied.
Relevant facts emerging during hearing:
The following were present.
Appellant: Mr. Adesh Kumar
Respondent: Mr. Varun Kapoor PIO
The PIO has transferred the RTI aplication on 19/9/2008 to three other Public
authorities under intimation to the appellant. The appellant instead of filing a first
appeal in those Public authorities has filed the First and Second appeal against the
original PIO. The appeal is not sustainable.
Decision:
The Appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
May 01, 2009
(In any case correspondence on this decision, mention the complete decision number.)