Central Information Commission Judgements

Baldev Raj Choudhury vs Mcd (Rohini Zone), Delhi on 10 October, 2008

Central Information Commission
Baldev Raj Choudhury vs Mcd (Rohini Zone), Delhi on 10 October, 2008
                       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/2007/00806/SG/00040
                           Appeal No. CIC/WB/A/2007/00806
Relevant Facts

emerging from the Appeal

File no.: CIC/WB/A/2007/00806
Appellant : Baldev Raj Choudhury, Secretary, Unity Apartment RWA
Versus
Respondent : Public Information Officer, MCD (Rohini Zone), Delhi

Background of the case:

There is apparently a dispute on payment of property taxes which the appellant is trying to
resolve by using Right to Information. The nature of questions asked do not qualify as
‘information’ under the RTI Act.

Commission issued notices to the party’s and heard the matter on 10/10/2008.

Relevant Facts emerging during Hearing:
During the hearing following persons were present:

Appellant:

Respondent: Kanahiyalal, Asst. Assessor and Collector, on behalf of PIO
The appellant is not present and the PIO has given a letter that since the matter has
been resolved, the appellant is not interested in pursuing the matter.

Decision:

The 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
Date: 10 October, 2008