Central Information Commission Judgements

Mr.Ashok Kumar Partner vs Ut Of Chandigarh on 15 November, 2010

Central Information Commission
Mr.Ashok Kumar Partner vs Ut Of Chandigarh on 15 November, 2010
                    Central Information Commission
 Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New 
                                Delhi­110066
            Telefax:011­26180532 & 011­26107254 website­cic.gov.in
             Adjunct to Appeal  : No. CIC/LS/A/2010/000538
Appellant /Complainant    :        Shri  Ashok Kumar, Chandigarh

Public Authority             :        Estate Office, Chandigarh
                                     (Sh. Mahal Chand, Supdt. CPIO)
Date of Hearing              :        15/11/2010
Date of Decision             :        15/11/2010 

Facts

:­ 

1. In pursuance of this Commission’s order of 20th September, 2010
respondent was directed to provide full and complete information to the applicant
within 30 days of receipt of the order failing which penalty would be awarded as
per the provisions of the RTI Act, 2005. The matter was heard today.
Respondent was present as above. Appellant did not appear. Respondent
stated that information had been provided on 14th October, 2010 in compliance
with the Commission’s order. Copy of information provided was also presented
before the Commission.

Decision

2. Commission accepts the averments of the respondent. Full compliance
has been done as per the Commission’s order. Accordingly the case is closed.

  

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 011­26105027

Copy to:­

1. Shri   Ashok Kumar
K.C. Theater
Setor­17, Chandigarh

2. The CPIO
Estate Office,
U.T. Chandigarh

3. The Appellate Authority
Estate Office,
U.T. Chandigarh.