CENTRAL INFORMATION COMMISSION
Room no.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110 066.
Tel: 91 11 26161796
Decision No. CIC/WB/A/2007/01200 /SG/00093
Appeal No. CIC/WB/A/2007/01200
Relevant Facts
emerging from the Appeal
Appellant ——————— Mr. Inder Dev Chopra
Flat No. 66, Dev Doot Apartments
D Block, Vikaspuri
New Delhi – 110018
Respondent ——————– Dy. Commissioner (West Zone) & PIO
MCD (West Zone),
Rajouri Garden, New Delhi
Appellant filed an RTI Application Dated 04/05/2007 regarding information about
unauthorized construction at 65, Dev Dutt Apt., Vikas Puri. The reply was on 1/6/2007 from
the PIO which the appellant found not satisfactory. He therefore filed a first Appeal on
27/06/2007. The First Appellate Authority passed an Order on 13/08/2007 where the
Appellate Authority was satisfied by the reply of PIO. Since the appellant was not satisfied,
he filed a Second appeal before the Commission.
Relevant Facts emerging during Hearing on 8 October 2008.
The appellant sent a letter expressing his desire to withdraw the appeal.
Decision:
The appeal is dismissed.
Notice of this decision be given free of cost to the parties.
(Shailesh Gandhi)
Information Commissioner
Date: 18 October, 2008