Central Information Commission Judgements

Mr.Adarsh Kumar Handa vs Government Of Nct Of Delhi on 12 August, 2010

Central Information Commission
Mr.Adarsh Kumar Handa vs Government Of Nct Of Delhi on 12 August, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/001842/8927
                                                                   Appeal No. CIC/SG/A/2010/001842

Relevant Facts

emerging from the Appeal

Appellant : Mr. Adarsh Kumar Handa
WZ 3398, Mohindra Park,
Shakur Basti, Delhi- 110034

Respondent : Mr. B. B. Sharma
Public Information Officer & Dy. Manager (HR)
Indraprastha Power Generation Company Limited, GNCTD,
HR Department, Room No. 4,
RPH Office Complex, New Delhi- 110002

RTI application filed on : 22/02/2010
PIO replied : 18/03/2010
First appeal filed on : 01/04/2010
First Appellate Authority order : Not on record
Second Appeal received on : 19/05/2010

Information Sought:

The Appellant sought information in relation to particulars of employees who had worked in NTPC before
joining DESU/ DVB and are currently working in IPGCL.

Reply of the Public Information Officer (PIO):
The information sought by the Appellant was being collected and would be sent to the Appellant shortly.

Grounds for the First Appeal:

The reply of the PIO was found to be unsatisfactory.

Order of the First Appellate Authority (FAA):
Not on record

Grounds for the Second Appeal:

The reply of the PIO was found to be unsatisfactory.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Adarsh Kumar Handa;
Respondent: Mr. B. B. Sharma, Public Information Officer & Dy. Manager (HR) ;

The appellant states that he has received all the information and does not wish to pursue the
appeal.

Page 1 of 2

Decision:

The Appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
12 August 2010
(In any correspondence on this decision, mention the complete decision number.) (VN)

Page 2 of 2