CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003266/10766
Appeal No. CIC/SG/A/2010/003266
Relevant Facts
emerging from the Appeal
Appellant : Mr. J.D. Kataria
9405, Tokriwalan, Azad Market,
Delhi-110006
Respondent : Public Information Officer
Sub Divisional Magistrate (Civil Lines)
Revenue Department (North)
Government of National Capital Territory of Delhi
1, Kripa Narayan Marg, Civil Lines,
Delhi-110054
RTI application filed on : 30/08/2010
PIO replied : 28/09/2010
First appeal filed on : 14/10/2010
First Appellate Authority order : 01/11/2010
Second Appeal received on : 22/11/2010
Information Sought:
The appellant sought various details regarding the issue of OBC certificates such as the list of particular
castes to whom these certificates are being issued, whether any caste has been included or excluded in
2010 in the list, procedure for nationality market, types of OBC certificates being issued, etc.
Reply of the Public Information Commissioner:
The PIO enclosed the list of castes included for OBC certificates and referred many questions to central
government as they pertained to them.
Grounds for the First Appeal:
The reply by the concerned PIO is unsatisfactory and incomplete.
Order of the First Appellate Authority (FAA):
The order stated that that information has been provided to the appellant therefore the case was disposed
of.
Grounds for the Second Appeal:
The FAA passed the order without looking at the facts. The concerned PIO must be directed to provide
the information sought by the appellant.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Mr. Ramesh Chand, KGO on behalf of PIO & SDM (Civil Lines);
The Appellant has sent a letter dated 22/12/2010 to the Commission stating that he has received all
the information satisfactorily and wishes to withdraw the appeal.
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The Appeal is withdrawn.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
04 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)