Central Information Commission Judgements

Mr. Anil Dutt Sharma vs Mcd, Gnct Delhi on 5 August, 2011

Central Information Commission
Mr. Anil Dutt Sharma vs Mcd, Gnct Delhi on 5 August, 2011
                                CENTRAL INFORMATION COMMISSION
                                    Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi - 110067
                                         Tel: +91-11-26161796
          Decision No. CIC/SG/A/2011/001604+001605+001606+001607+001608+001609+001610+001611+001612/13876
                  Appeal No. CIC/SG/A/2011/001604+001605+001606+001607+001608+001609+001610+001611+001612

Relevant facts emerging from the Appeal:

Appellant                                            :           Mr. Anil Dutt Sharma,
                                                                 D-129 New Seelampur,
                                                                 New Delhi-110053

Respondent                                           :           Public Information Officer
                                                                 Superintending Engineer
                                                                 Municipal Corporation of Delhi
                                                                 Zonal building,
                                                                 Shahdara South (building -1),
                                                                 Karkardooma, New Delhi.
Information Sought:
The Appellant filed various RTI applications asking about information regarding sanctioned plans and
other details about different properties.

PIO's reply:
The PIO had supplied point information to the Appellant.

Grounds for the First Appeal:
The Appellant was not satisfied with the information provided.

Order of the First Appellate Authority (FAA):
There are no provisions in response to the RTI sought by the Appellant. The Department has to give
reply based on the information given by the Appellant.

Ground of the Second Appeal:
Information provided is unsatisfactory.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Absent;

Respondent: Mr. J. P. Verma, EE(B) Shahdara South Zone.

The appellant has sent a letter which has been received in the Commission on 20/07/2011
stating that he has received all the information satisfactorily and wishes to withdraw the appeals.

Decision:

The Appeals are withdrawn.

The information has been received satisfactorily by the Appellant.
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
05 August 2011
(In any correspondence on this decision, mention the complete decision number.)(GB)