Central Information Commission Judgements

Mr. Chet Ram vs Additional District … on 17 February, 2010

Central Information Commission
Mr. Chet Ram vs Additional District … on 17 February, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                    Decision No.CIC/SG/A/2010/000047/6864
                                                          Appeal No. CIC/SG/A/2010/000047

Appellant                                   :      Mr. Chet Ram,
                                                   S/o Sri Ghanshyam,
                                                   10/1, Sarai Kaley Khna,
                                                   New Delhi-110013.

Respondent                                  :      Mr. Eda Raja Babu
                                                   Public Information Officer &
                                                   Additional District Magistrate(S),
                                                   O/o the Dy. Commissioner(South),
                                                   M.B. Road, Saket, New Delhi

RTI application filed on                    :      14/10/2009
PIO replied                                 :      09/11/2009
First Appeal filed on                       :      16/11/2009
First Appellate Authority order             :      Not mentioned.
Second Appeal Received on                   :      04/01/2010
Notice of Hearing Sent on                   :      14/01/2010
Hearing Held on                             :      17/01/2010

Information sought:
Appellant requested for the entire certified copy of Payment File of Hari Ram, G. Vasist & other
of Award No. 15/92-93 of Village. B khadar.including of Kh Nos. 41, 57, 66, 127 etc, Report of
Patwari, Naib Tehsildar, Karuongo An L. A.C (ADM) including report on both C, C Forms, both
the D Forms

PIO's Reply:
Appellant was informed vide letter dated 09/11/2009 to deposit required fee. The copy of reply
was provided to the Appellant vide letter dated 10/11/2009.

Grounds for First Appeal:
Incomplete & misleading information.

Order of the First Appellate Authority:
Not enclosed.
Grounds for Second Appeal:
Incomplete & misleading information.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Chet Ram;

Respondent: Mr. J. S. Meena on behalf of Mr. Eda Raja Babu, PIO & ADM(S);
The Appellant states that he received the complete information and wishes to withdraw the
appeal. The appellant had to file an appeal since part information has been given initially and
subsequently the PIO was demanding the additional fees for the complete information though the
period of 30 days was over. The PIO is warned to supply all information within 30 days and in
the event of a delay he must supply the information free of cost as per Section 7(6) of the RTI
Act. Failure to do this will result in appropriate penal action being taken by the Commission
under Section 20(1).

Decision:

The appeal is withdrawn.

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
17 February 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj