CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001263/11099
Complaint No. CIC/SG/C/2010/001263
Relevant Facts
emerging from the Complaint.
Appellant : Ms. Basiran,
D/o Dallu.
R/o Kashaba Pilkhwa, Mohalla Satikpura,
Bilal Masjid Ke Pass, Nahal Wale,
Distt. Ghaziabad, U.P.
Respondent : Mr. K. C. Meena
APIO & Dy. A & C
Assessment & Collection Department,
Municipal Corporation of Delhi,
South Zone, Green Park,
New Delhi
RTI application filed on : 02/08/2010
PIO replied : 01/09/2010
First appeal filed on : Not Appealed
Complaint received on : 29/09/2010
Complaint notice sent on : 01/10/2010
Information Sought:
1) The Complainant has sought information regarding photocopy of the contracting license of M/s
Balaji Enterprise.
2) Furnish the photocopy of the documents which were needed regarding the C.L.A.X License of M/s
Balaji Enterprise.
3) Provide the photocopy of the affidavit given by the contractor.
4) Furnish the photocopy of documents regarding M/s Guru Teg Bahadur Hospital and the
agreement of the contractor.
5) The information sought for should be provided within 7 days.
Reply of Public Information Officer (PIO):
Information was provided.
Ground for First Appeal:
No information received from the PIO.
Ground of the Second Appeal:
No information received from the PIO or the First Appellate Authority (FAA).
Relevant Facts emerging during Hearing:
Both the parties were given an opportunity for hearing. However, neither party appeared. From a perusal
of the papers it appears the Complainant has filed two identical RTI applications on 02/08/2010 and
14/09/2010. The Commission has decided the matter in Decision no. CIC/SG/C/2010/001197/11093
today i.e. 21/01/2011 hence this complaint is considered infructuous.
Decision:
The Complaint is infructuous.
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
21 January 2011
(In any correspondence on this decision, mention the complete decision number.)(SM)