Central Information Commission Judgements

Mr.Laxmi Narain Sharma vs Government Of Nct Of Delhi on 12 October, 2010

Central Information Commission
Mr.Laxmi Narain Sharma vs Government Of Nct Of Delhi on 12 October, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/002396/9743
                                                                    Appeal No. CIC/SG/A/2010/00296

Relevant Facts

emerging from the Appeal:


Appellant                           :      Mrs. Laxmi Narain Sharma
                                           B-122 Yadav Nagar
                                           Samepure
                                           Delhi-110042

Respondent                          :      Mr. C. S. Nawani

Public Information Office & Pollution Control Officer
Transport Department
Government of NCT of Delhi
5/9 Under Hill Road
Delhi-110054

RTI application filed on : 09/02/2010
PIO replied : 16/03/2010
First appeal filed on : 29/03/2010
First Appellate Authority order : 07/05/2010
Second Appeal received on : 27/08/2010

Information Sought:

1. The copies of the rate sheet of the complete correspondence together with decision of the
competent authority if available.

2. Circumstances and reasons for not replying or intimation of the least position of the case.

3. Particulars of the Government employee solely responsible for such cause of action of harassment
and mental agony to elderly citizens.

Reply of the Public Information Officer (PIO):

1. Nothing was available in the concerned file of the vehicle.

2. Application for refund of Road Tax was not available. If the applicant applies again then the work
may be done expedite.

3. The question was not clear.

Grounds for the First Appeal:

Unsatisfactory and incomplete reply by the PIO.

Order of the First Appellate Authority (FAA):
It was directed that the application pending with MLO(HQ) would be disposed by forwarding it to Dy
Controller of Accounts and information regarding the forwarding would be given to the appellant.

Grounds for the Second Appeal:

Unsatisfactory reply by the PIO.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent;

Respondent: Mr. Sampat Nayak, MLO on behalf of Mr. C. S. Nawani, PIO & Pollution Control Officer;

The respondent shows that after the order of the First Appellate Authority (FAA), MLO(HQ) has
provided the information to the appellant.

Decision:

The Appeal is disposed.

The information appears to have been provided.
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
12 October 2010
(In any correspondence on this decision, mention the complete decision number.)(AM)