Central Information Commission Judgements

Ramesh Bhandoola vs Moud on 28 May, 2009

Central Information Commission
Ramesh Bhandoola vs Moud on 28 May, 2009
       CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                     File No. CIC/WB/C/2007/00965/LS
                 Ramesh Bhandoola Vs MOUD dated 28.5.2009
       This is in continuation of this Commission's Interim decision dated
29.4.2009

. As scheduled, the matter was heard on 28.5.2009. The
complainant appeared before the Commission. The representation submitted
by Shri Surinder Singh, Dy. L&DO, dated 17.10.2008 is on record wherein he
has stated that the matter is under litigation and it is sub-judice before the
Estate Officer and, therefore, the information sought by the appellant has been
denied under clause (h) of section 8 (1) of the RTI Act. The complainant does
not deny that the matter is under litigation but according to him, it is pending
before the Hon’ble Delhi High Court.

2. Be it as it may, the complainant does not wish to pursue the matter.

DECISION

3. In view of the above, the matter is ordered to be closed.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy, Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO
of this Commission

(K.L. Das)
Assistant Registrar