Central Information Commission Judgements

Mr. Daljit vs Municipal Corporation Of Delhi on 12 November, 2008

Central Information Commission
Mr. Daljit vs Municipal Corporation Of Delhi on 12 November, 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/2008/01411//SG/00215
                                                      Appeal No. CIC/WB/A/2008/01411

Relevant Facts

emerging from the Appeal

Appellant : Mr. Daljit,
12, Kabir Nagar, Ambala Cantt.
Haryana.

Respondent 1 : Deputy Commissioner,
Public Information Officer under RTI
Act 2005
Municipal Corporation of Delhi,
Rohini Zone, Sector-5,
Rohini, Delhi.

RTI filed on                          :     09/05/2007
PIO replied                           :     03/07/2007
First appeal filed on                 :     06/08/2007
First Appellate Authority order       :     Not Mentioned.
Second Appeal filed on                :


S.No.            Information Sought                          PIO's Reply
 1.      What is Jaskarn Kaur date of birth in your    Rejected on basis that third party had
         record?                                       refused permission

2. What was Jaskarn Kaur date of marriage?

3. What is the ground (reason) of her appoint?

4. What is date & duration of Jaskarn Kaur
maternity (pregnancy) leave?

5. What was her husband name in year 1996,
1999 & 2002?

6. What is jaskarn Kaur living address?

7. What & When you reply application no.210
forward from CED Room No. 90, Town Hall,
dated 12-09-06?

The First Appellate Authority ordered:
Not mentioned.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Daljit
Respondent : Mr. Ajit Singh Yadav, PIO
The respondents contend that the first 6 queries are not being provided since the third party
has objected and Section 8 (1) (j) is being invoked. On point 7, it is difficult to understand
what the appellant desires.

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
12th November 08.