CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002895/10881
Appeal No. CIC/SG/A/2010/002895
Relevant Facts
emerging from the Appeal
Appellant : Mr. Manoj Kumar
A 649, Mangol Puri
Delhi-110083
Respondent : Mr. Ajay Kumar
PIO & SDM Saraswati Vihar
Revenue Department, Govt. of NCT of Delhi
O/o Dy. Commissioner (N/W)
Kanjhawala, Delhi-110081
RTI application filed on : 09/07/2010
PIO replied : No reply
First appeal filed on : 27/08/2010
First Appellate Authority order : 09/12/2010
Second Appeal received on : 11/10/2010
Information Sought:
1. According to Scheduled Caste and Scheduled Tribe (Amendment) Act, 1956 which all castes have
been given the status of Scheduled Caste.
2. Documents to be enclosed along with the Caste Certificate Application.
3. Time taken to issue the caste Certificate.
4. After how many days of application submission, enquiry is conducted for issue of SC Certificate.
5. Whether the application can be submitted after the application and documents are certified by an
MLA.
6. Details of documents to be submitted if any of the family members do not a have an SC
Certificate.
7. Time taken for the issue of certificate if the any of the family member has an SC Certificate issued
by other Sate.
Reply of the PIO:
No reply.
Grounds for the First Appeal:
No reply from the PIO even after the lapse of 30 days.
Order of the First Appellate Authority (FAA):
The RTI application was sent by speed post by the Appellant to PIO office of the Dy. Commissioner
(NW) Kanjhawala, Delhi. In the office of the Dy. Commissioner there are five PIOs and the RTI
application was not received in the office. The detailed information has been sent to the Appellant on
06/10/2010 by speed post received no. 987923014IN.
Grounds for the Second Appeal:
No reply has been received till date.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. Kamlesh Kumar, UDC on behalf of Mr. Ajay Kumar, PIO & SDM Saraswati Vihar;
It appears that the information has been sent to the Appellant.
Decision:
The Appeal is disposed.
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
11 January 2011
(In any correspondence on this decision, mention the complete decision number.) (PBR)
Encl: Copy of information sent to the Appellant on 06/10/2010.