Central Information Commission Judgements

Mr. Devender Kumar vs Govt. Of Nct Of Delhi on 9 April, 2009

Central Information Commission
Mr. Devender Kumar vs Govt. Of Nct Of Delhi on 9 April, 2009
                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/2009/000133/2681
                                                  Appeal No. CIC/SG/A/2009/000133

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Devender Kumar,
H.No.324, Sunarowali Gali,
Vill & PO-Kanjhawala,
Delhi-110081.

Respondent : Mr.Ranjeet Singh,
PIO
Govt. of NCT of Delhi
Office of the SDM,(Saraswati Vihar)
Kanjhawala, Delhi-110081.

RTI filed on : 22/08/2008 ID No.139.

PIO replied                         :      01/01/2009
First appeal filed on               :      18/11/2008
First Appellate Authority order     :      16/12/2008
Second Appeal filed on              :      22/01/2009.

The Appellant had asked information under RTI Act, 2005 with the office of
SDM(Saraswati Vihar), ID No. of my application is 139 dated 22.08.2008.
Sl.No. Information Sought PIO’s Reply

1. Copy of complete file The said file has not been
no.M0600SVC004 dated 7.5.03 consigned to record room.

2. Copy of Jasmabandi of Khata Village Kanjhawala is under
no.752/1 and 752/2. consolidation and all the
proceedings are recorded in
register karyawahi as per law.
Hence no documents by name of
jamabandhi exist in consolidation
record.

The First Appellate Authority ordered:

The First Appellate Authority ordered “On perusal of record, it is revealed that
reply furnished by PIO/SDM(SV) is satisfactory. Hence, appeal is dismissed”.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Devender Kumar
Respondent : Mr. Ranjeet Singh PIO
The respondent has provided the relevant information to the appellant.

Decision:

The appeal is disposed.

The information has been provided to the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
9th April, 2009

(In any correspondence on this decision, mentioned the complete decision number.)