CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067
Tel: +91 11 26161796
Decision No. CIC/SG/A/2008/00412/1676
Appeal No. CIC/ SG/A/2008/00412
Relevant facts emerging from the Appeal:
Appellant : Mr. Davinder Kumar Sharma,
12/18, Old Rajinder Nagar,
New Delhi 110060.
Respondent : Mr. Dhirendra Kumar,
PIO,
Govt. of NCT of Delhi,
Delhi Fire Service, Head Quarter,
New Delhi 110001.
RTI application filed on : 02/05/2008 PIO's Reply : 28/05/2008 First Appeal filed on : 30/06/2008 First Appellate Authority order : Not mentioned. Second Appeal filed on : 23/09/2008 The information Sought:
The Appellant had filed an RTI application requesting copies of letters of your office to HUDCO
and MCD, Town Hall, Delhi as per list attached giving the relevant references numbers.
PIO’s Reply:
The PIO in his reply stated that the file is related to HUDCO Andrews Gunj, New Delhi had
been seized by CBI Office, BS & FC, 6th Floor, Yaswant Place, Chanakyapuri, New Delhi on 17-
09-01. Hence, the requisite information cannot be supplied.
First Appellate Authority Ordered:
Not mentioned.
Relevant facts emerging during hearing:
The following were present.
Appellant: Mr. Davinder Kumar Sharma
Respondent: Mr. Kamal Deep PIO
The respondent states that the files have been seized by CBI. The Commission directs the PIO to
transfer the RTI application to CBI.
Decision:
The Appeal is allowed.
The PIO is directed to transfer the RTI application to CBI.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
16th Feb, 09.
(In any case correspondence on this decision, mention the complete decision number.)