Central Information Commission Judgements

Mr. Ratan Singh Solanki vs Tis Hazari Courts, Govt. Of Nct Of … on 25 March, 2009

Central Information Commission
Mr. Ratan Singh Solanki vs Tis Hazari Courts, Govt. Of Nct Of … on 25 March, 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 /WB/A/2008/00112/SG/2417
                                                      Appeal No. CIC /WB/A/2008/00112/SG


Relevant Facts

emerging from the Appeal

Appellant : Mr. Ratan Singh Solanki,
WZ-687, Badiyal, Village & Post Palam,
New Delhi-110045.

Respondent                           :      The Director Panchayat,
                                            Govt. of NCT of Delhi,
                                            Tis Hazari Courts,
                                            Delhi-110054.

RTI application filed on               :      02/08/2007
PIO replied                            :      10/08/2007
First appeal filed on                  :      18/09/2007
First Appellate Authority order        :      not mentioned
Second Appeal filed on                 :      29/10/2007

The appellant had asked in RTI application regarding Letter no.
F.22(Misc)/Dir(P)/RTI/2006-07, 1508 dated 12/07/07. About the order of Mr. Sharma &
Co. Vs UOI & others (Gaon Sabha). The appellant want to know about the order of the
Hon’ble Court.

The appellant received letter no. F.22(Misc)/Dir(P)/RTI/2006-07, 1508 dated 12/07/07 .
w.r.t. above mentioned letter you have informed that the case M/s Sharma & Co. Vs UOI &
others (Gaon Sabha) has been disposed off on 21/05/2007, but the order is still awaited.

But the decision was declared in open Court on 21/05/2007 in favour of M/s Sharma &
Co. and I have received the certified copy of decision on 09/07/2007.

How you say the order is still awaited? Your advocate Mr. V.K.Tandon did not speak a
single word in the Court.

I also wanted to enquire about this case from you w.r.t. my application dated 22/03/2006
diary No. 5216. But you need not pay any attention about this.

When this case No. 203/05 was in the Court of Hon’ble Justice Sh. Pradeep Chaddah
A.D.J. at Tis Hazari Courts Delhi. I want to the Court with two advocates and told many facts
about this case in your favour.

But your lady advocate Madam Usha Panday was so irritated on my appearance that
she told the Judge Saheb that she would not come to court if these unwanted people would
speak. Judge Saheb asked us to keep quiet for a while.

Now I want to know why you have been favoring this fraud company openly since
1987.

Now I want to know are you going to Supreme Court against this Hon’ble High Court’s
decision dated 21/05/2007 or not. I want to help you in this case.
The PIO replied.

The SPIO / ADM had forwarded appellant’s application to the Director Panchayat, Tis Hazari
Courts, Delhi-110054. But appellant said that, he had not received any reply from the Director
Panchayat, Tis Hazari Courts, Delhi-110054

The First Appellate Authority ordered.

Not replied.

Relevant Facts emerging during Hearing:

The following were present
Appellant: absent
Respondent: Mr. K. K. Goswami PIO
The respondent shows that the appellant has been informed that SLP has been filed
Against the order of the High Court.

Decision:

The appeal is disposed.

The information has been supplied to the appellant.

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

Shailesh Gandhi
Information Commissioner
25 March 2009

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