Central Information Commission Judgements

Mr.Anil Kumar vs Government Of Nct Of Delhi on 23 November, 2011

Central Information Commission
Mr.Anil Kumar vs Government Of Nct Of Delhi on 23 November, 2011


ds U nz h ; lwp uk vk;ks x
Central Information Commission
Dyc Hkou/ Club Building
iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
ubZ fnYyh ­ 110067 / New Delhi – 110067

No.CIC/AD/A/2011/002185 Dated:  23 November, 2011

Shri Anil Kumar
L Block
Jhuggi No.33/14
Mangol Puri
Delhi 110 083

 

Sir,

Reference your appeal dt.27.8.11  filed with the Commission and registered 

vide   Case  No.   CIC/AD/A/2011/002185  against   PIO,   Department   of   Food   and 

Supplies,   GNCTD.   The   RTI   application   dated   1.4.11   was   examined   by   the 

Commission and decision pronounced in case No. CIC/AD/A/2011/002186 which is 

cause of action in the present case. As the subject matter of this complaint is same, 

same order as in case No. CIC/AD/A/2011/002186 will apply  mutatis mutandis  to 

this case too. 

The   case  No.   CIC/AD/A/2011/002185  is   being   treated   as   closed   at   the 

Commission’s   end   and   the   hearing   scheduled   on   25.11.11   at   10.30   am   stands 

cancelled. 

 (G.Subramanian)
Deputy Registrar
Phone No. 26185088

Copy   to:   The   Public   Information   Officer,  Department   of   food   and   Supplies,   O/o 
Assistant   Commissioner(West),   Hall   No.152,   C­Block,   Community   Centre, 
Janakpuri, Delhi