CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002039/9283
Appeal No. CIC/SG/A/2010/002039
Relevant Facts
emerging from the Appeal
Appellant : Mr. Ajay Kumar
S/o Late Mr. Leela Ram
A-2773, Holambi Kalan Metro Vihar,
Phase – II, Delhi – 110082.
Respondent : Mr. Ashish Mohan
Public Information Officer & SDM (Narela)
O/o the SDM (Narela)
Government of NCT of Delhi
BDO Office Complex, Narela,
Alipur, Delhi- 110036
RTI application filed on : 22/04/2010
PIO replied : 24/05/2010
First appeal filed on : 30/05/2010
First Appellate Authority order : Not enclosed
Second Appeal received on : 16/07/2010
S. No Information Sought Reply of the Public Information Officer (PIO)
1. The certified copy of the application submitted Information in the required context cannot be
by the Appellant. provided.
2. The name, post and details of the officer Sought information is irrelevant.
responsible for making the appellant’s
identification proof.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO
Order of the First Appellate Authority (FAA):
No order passed by the FAA.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and No order passed by the FAA
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Absent;
Respondent: Mr. Ashok Sharma, Naib Tehsildar on behalf of Mr. Ashish Mohan, SDM (Narela);
The respondent claims that he has provided all the information to the appellant and the
grievance of the appellant has also been redressed. The appellant has also stated that he is satisfied with
the outcome.
Page 1 of 2
Decision:
The Appeal is disposed.
The information has been provided.
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
08 September 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)
Page 2 of 2