Central Information Commission Judgements

Mr. Harvir Singh vs Govt. Of Nct Of Delhi on 2 April, 2009

Central Information Commission
Mr. Harvir Singh vs Govt. Of Nct Of Delhi on 2 April, 2009
                     CENTRAL INFORMATION COMMISSION
                            Room No. 415, 4th Floor,
                          Block IV, Old JNU Campus,
                              New Delhi -110 067.
                             Tel: + 91 11 26161796

                                                      Decision No. CIC /SG/A/2009/000056/2588
                                                             Appeal No. CIC/SG/A/2009/000056

Relevant Facts

emerging from the Appeal:

Appellant : Mr. Harvir Singh
R/o E -11 Vishvkarma Colony,
M.B.Road, New Delhi -110044.

Respondent : The ADM (S) & PIO,
Govt. of NCT of Delhi,
Office of the Deputy Commissioner (S)
M.B. Road, Saket, New Delhi.


RTI application filed on               :       23/09/2008
PIO replied                            :       not replied.
First appeal filed on                  :       24/10/2008
First Appellate Authority order        :       not replied.
Second Appeal filed on                 :       13/01/2009

Particular of required information:-

The appellant had asked in RTI application that, provide all Khasara Nos. of Vishwa
Karma Colony situated on M.B.Road, New Delhi

The PIO replied.

Not replied.

The First Appellate Authority ordered:
Not replied.

Relevant Facts emerging during Hearing:
The following were present.

Appellant : Mr. Harvir Singh
Respondent : Ms. Richa SDM Kalkaji on behalf Mr. S. K. Singh PIO
The PIO claims that the information was sent on 21/10/2008 and has brought proof of posting.
The First appellate authority Mr. Vivek Pandey is guilty of dereliction of duty since he has passed no
order in this matter. He is warned that not doing his duty as an appellate authority would invite
disciplinary action.

The PIO is again giving the information to the appellant in front of the Commission.
Decision:

The appeal is disposed.

The information was sent to the appellant and has been given again.

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

Shailesh Gandhi
Information Commissioner
2nd April, 2009

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