64PCSinghMCCChd1811 2 1
CENTRAL INFORMATION COMMISSION
Block IV, 4Th Floor, Old JNU Campus
New Delhi-110067
Appeal No. CIC/WB/A/2008/00064/LS
Appellant: Shri P.C. Sanghi
Public Authority: Municipal Corporation of Chandigarh
(through Shri Pritpal Singh,
SDE(Horticulture))
Date of Hearing: 18/11/2008
Date of Decision 18/11/2008
FACTS
:-
By his letter of 01/06/2007, the Appellant had requested for
information on six points relating to certain correspondence exchanged by
him with the officials of the Municipal Corporation of Chandigarh. Point-
wise reply was sent to the Appellant by CPIO through his covering letter
dated 04/07/2007. The Appellate Authority had disposed of the matter vide
order dated 29/01/2007. The decision of the AA is as follows:-
“The Appellant expressed his satisfaction. Thus, the Appeal is
disposed of.”
2. Despite the Appellant’s satisfaction recorded by the AA, the
Appellant has filed the present Appeal before this Commission.
3. The matter was heard on 18/11/2008. The Appellant did not appear
before this Commission. The Public Authority was represented by the above
mentioned officers.
4. On perusal of material on record, I find that the request of the
Appellant is more in the nature of grievances rather than seeking information
64PCSinghMCCChd1811 2 2
under the RTI Act. Moreover, the Appellant has not appeared before the
Commission to convince the Commission as to on what specific points
information has been denied to him.
DECISION
5. In view of the above, the Appeal is dismissed.
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
Tele: 011-2616 26 62