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/2008/01128/SG/0920
Appeal No. CIC/WB/A/2008/01128/SG
Relevant Facts
emerging from the Appeal
Appellant : Residential Welfare Association,
Mansarover Garden (C-Block),
C-151, Mansarover Garden,
New Delhi-110015.
Respondent 1 : Dy. Commissioner, & PIO
Municipal Corporation of Delhi,
West Zone, Rajouri Garden,
New Delhi.
RTI application filed on : 24/12/2007 PIO replied : 08/02/2008 First appeal filed on : 16/04/2008 First Appellate Authority order : 28/04/2008 Second Appeal filed on : 19/06/2008 Information Sought:
The Appellant had filed an application seeking information regarding Sealing of Furniture Godowns
and Card Board Manufacturing Factory in the Residential Lane of C-122 to C-155, Mansarover
Garden, New Delhi-110015.
There are total twelve queries asked by the Appellant in this regard.
The PIO replied.
The PIO had replied for the queries point wise.
The First Appellate Authority ordered:
“There is a delay of more than one month time in filing the present appeal. In this appeal, the
Appellant has neither explained any reason for delay nor requested for condonation of delay. In view
of this, since there is no reason that the Appellant was prevented by sufficient cause from filing the
appeal in time, the present appeal in not liable to be admitted and hence rejected.”
Relevant Facts emerging during Hearing:
The following were present.
Appellant :
Respondent : Mr. Manoj Kumar Verma representing PIO Mr. Navin Verma
The respondent shows that they have given the appropriate replies to the appellant.
Decision:
Appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
7th January, 2009
(For any further correspondence, please mention the decision number for a quick disposal)