CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003386/11002
Appeal No. CIC/SG/A/2010/003386
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Surinder Singh Dahiya,
S/O Sh.Mange Ram,
Village Pipli,Teh. Kharkhoda,
Distt.,Sonepat, Haryana.
Respondent : Mr. Rakesh Mehta
Public Information Officer & Assistant Commissioner,
Municipal Corporation of Delhi,
Karol Bagh Zone, Anand Parbat,
New Delhi 110005.
RTI application filed on : 21/09/2010 PIO replied : 07/10/2010 First appeal filed on : 21/10/2010 First Appellate Authority order : Not mentioned. Second Appeal received on : 01/12/2010 Information Sought: 1 Date and copy of the deposition..
2 Name of the official who used G8 on 26-12-05.
3. Entry of stock book when G8 was issued and deposited. .
4 Name of official who worked as Store keeper.
5. Name of official who worked as General Manager when G8 was misplaced /stolen.
6. Number of G8 stolen after 26-11-10.
7 . Name of the official who appeared in Hon’ble lower court on 15-8-08.
8. Demand copy of summon received at Karol Bagh.
Reply of PIO:
Record of G8 has not been received by the record keeper. The G8 books are not traced yet.
No record is available with Office Incharge. Information will be provided on the availability of the record.
No FIR has been lodged in the police station by Department
First Appeal:
To furnish the information as early as possible.
Order of the FAAs Order:
Not mentioned.
Ground for the Second appeal:
To furnish the information as early as possible.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Surinder Singh Dahiya;
Respondent : Mr. Rakesh Mehta, Public Information Officer & Assistant Commissioner;
The Appellant has sought a copy of the G-8 Book for 26/12/2005. The PIO has stated that they are
not able to locate this G-8 Book so far. The Commission directs the PIO to try ane locate the G-8 Book
once more. If the G-8 Book is found the attested photocopy of this book will be given to the Appellant
before 05/02/2011. In case the G-8 Book is not found the PIO will file a police complaint about the loss of
this Book and give a copy of this complaint to the Appellant before 10/02/2011.
Decision:
The Appeal is allowed.
The PIO is directed to give the information as directed above to the Appellant before
10 February 2011.
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
17 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ns)