CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/WB/C/2008/000208/LS
Complainant : Shri Ran Singh
Public Authority : Ministry of Defence
(through Capt Rahul Mittal; Shri Makhan
Singh, SDO-II, Jalandhar & Shri A.K..
Sehgal, ADEO, Bhatinda)
Date of Hearing : 24.11.2009
Date of Decision : 24.11.2009
FACTS
:
It appears that the Military had planted land mines in the land
of the appellant during ‘Ops Parakaram’. In this context, vide his RTI
application dated 8.11.2007, the appellant has sought information on
07 paras regarding payment of compensation to him due to crop loss
suffered by him etc. As he did not receive the requisite response, he
has filed the present complaint before the Commission.
2. Heard on 24.11.2009. Appellant not present. The public
authority is represented by the officers named above. Capt Mittal
produces a copy of their letter dated 3.12.2007 wherein para-wise
information has been given to the complainant. He would also submit
that compensation has been paid to the complainant twice but no crop
compensation is due to him.
DECISION
3 The appellant is not present before the Commission to contest
this clam. In view of the above, the appeal does not survive and 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
Address of parties :-
1. Shri Makhan Singh
SDO-II, Defence Estate Officer,
Jallandhar Cantt. Jallandhar
2. Shri A.K. Sehgal,
ADEO, Bhagu Road,
Bathinda Circle, Bathinda.
3. Shri Ran Singh
Barenka Village,
Fazilka, Ferozpur Punjab.