Central Information Commission Judgements

Mr.Syed Sajad Ali vs Govt. Of N.C.T Of Delhi on 14 July, 2009

Central Information Commission
Mr.Syed Sajad Ali vs Govt. Of N.C.T Of Delhi on 14 July, 2009
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office),
                      Old JNU Campus, New Delhi - 110067.
                             Tel: +91-11-26161796

                                                     Decision No. CIC/SG/A/2009/001379/4116
                                                            Appeal No. CIC/SG/A/2009/001379

Relevant Facts

emerging from the Appeal:

Appellant                             :      Mr.Syed Sajad Ali
                                             Advocate
                                             F-180, G-1, Dilshad Colony
                                             Delhi-110095.

Respondent                            :      Mr.Vinay Kumar
                                             ADM(HQ) & PIO
                                             Govt. of N.C.T of Delhi

(Revenue Deptt.) 5, Shamnath Marg,
Delhi-110054.


RTI application filed on              :      22/12/2008
PIO replied                           :      16/01/2009
First appeal filed on                 :      Not mentioned
First Appellate Authority order       :      30/03/2009
Second Appeal received on             :      01/06/2009

 Sl.              Information sought                                    PIO's reply
 1.    The date when the revenue stamp of         As far as initial date of release of the revenue stamp
       Rs.1/- was first released by the           of Rs.1/- pasted in Appellant's application is

concerned office for public use in Delhi concerned, my be confirmed from the Dy.
either by way of sale or through post Controller of Stamps, India Security, Press, Nashik
office, stamp vendors. Road, Nashik Maharashtra-422101 by sending the
original revenue stamps of the denomination of
Rs.1/- is concerned the same was received from
ISP, Nashik on 16/2/79 & the first sale of stamp
was w.e.f. 22/8/80 as per the record available in the
Delhi Treasury.

2. The date when the revenue stamp of Same as above.

Rs.1/- new addition/latest addition was
first released by the concerned office for
public use in Delhi either by way of sale
or through post office, stamps vendors.

Grounds for First Appeal:

The Appellant had received wrong information from the PIO.
Order of the First Appellate Authority:
“It is found that the Appellant vide his RTI application dated 30.12.2008 had sought the date of
release of two different set of Revenue Stamps worth Rs.1/- by this office. The PIO has
provided the information vide his letter dated 13.1.2009.”

Grounds for Second Appeal
Information supplied is incorrect. Non-application of mind by FAA.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Mr.Syed Sajad Ali
Respondent: Mr. I.G.S. Chawla on behalf of PIO Mr.Vinay Kumar
The PIO will give the following information to the appellant:
1- The date on which the new design one rupee revenue stamp was received and the on
which it was released. If this data is not on the records this will be stated.

Decision:

The appeal is allowed.

The PIO will give the information stated above before 20 July 2009.

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 cost as per Section 7(6) of
RTI Ac.

Shailesh Gandhi
Information Commissioner
14 July 2009

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