CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi -110 066.
Tel: + 91 11 26161796
Decision No. CIC/WB/A/2007/01018/SG/00128
Appeal No. CIC/WB/A/2007/01018
Relevant Facts
emerging from the Appeal
Appellant : Mr. Tilak Raj
S/o. Late Sh. Chuni Lal Kohli
9/68, Moti Nagar
New Delhi- 110015
Respondent 1 : Deputy Commissioner (Central Zone) &
Public Information Officer under RTI, Act 2005
Municipal Corporation of Delhi
Central Zone, Lajpat Nagar,
New Delhi
RTI filed on : 23/03/2007
PIO replied : 04/05/2007
First appeal filed on : 09/05/2007
First Appellate Authority order : 05/06/2007
Second Appeal filed on : 30/08/2007
The detail of information required:
The appellant had asked 16 points of information.
The PIO had answered only 4 of the pojnts and held that the other queries were not
‘information’ as defined under the Act. The First appellate authority decided that the PIO’s
contention was wrong and information must be provided on all the balance points. The PIO
has given evidence that as per the order of the Appellate authority he has provided the
balance information on 1/06/07.
On perusing the answer it appears that the information has been provided on all the points.
Hence the appeal cannot survive. ated at Greater Kailash, Part-II, New Delhi-48.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. J.S.Yadav, deemed PIO and Executive Engineer, Central Zone
The respondents reiterated that they ahd provided all the information and showed this to the
Commission.
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
23 October, 2008
Decision No. CIC /WB/A/2007/01018/SG/128
Appeal No. CIC/WB/A/2007/01018/