CENTRAL INFORMATION COMMISSION
Room no. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067
Tel: +91 11 26161796
Decision No. CIC /WB/C/2008/00188/SG/2235
Appeal No. CIC /WB/C/2008/00188/SG
Relevant Facts
emerging from the Appeal
Appellant : Mr. Mohd. Haneef,
House No.-93, Type-B,
Kalyanvas Delhi-110091.
Respondent : Mr. PIO,
Public Works Department,
5th Ploor, Delhi Secretariat,
I.P. Estate, New Delhi.
RTI application filed on : 12/11/2007
PIO replied : 11/12/2007
First appeal filed on : not mentioned.
First Appellate Authority order : not mentioned
Second Appeal filed on : 29/12/2007
Detail of required information:-
The appellant had asked in his RTI application for dismissing all charges and
order for making restore of Flat No. 93, Type-B, Kalyanvas, Delhi-110091. and why had
been made charges on said flats against order No. F4 (ii)/93/KVS/L&B/Estate/99/1292
dated 11/02/200 subletting in Para (i). What action had been taken against my
application? What reason was of stopped for taking any action on my appeal by
department. Etc.
The Poi’s Reply:
The PIO had replied to the appellant.
The Fist Appellate Authority Ordered:
Not replied.
Relevant facts emerging during hearing
The following were present.
Appellant: Mr. Mohd. Haneef
Respondent: Mr. R.P. Sharma PIO
The information has been provided to the appellant and the appellant wants redressal of
grievances or clarification of matters which is not in the domain of RTI.
Decision:
The Appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties
Shailesh Gandhi
Information Commissioner
17 March, 2009
(For any further correspondence, please mention the decision number for a quick disposal)