CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/00254/SG/0314
Appeal No. CIC/WB/A//2008/00254/
Relevant Facts
emerging from the Appeal
Appellant : Mr. V.K. Dhariwal,
572, Asiad Village,
New Delhi – 110 049
Respondent (1) : ADM (S) & SPIO
Govt of NCT of Delhi
Office of the Dy. Commissioner (South),
M.B.Road, Saket, New Delhi
Respondent (2) : Deputy Commissioner (South Zone) &
First Appellate Authority under RTI Act, 2005
Govt of NCT of Delhi
Office of the Dy. Commissioner,
M.B.Road, Saket, New Delhi
RTI filed on : 05/07/2007 ID No. 811
PIO replied : 06/08/2007
First appeal filed on : 22/10/2007
First Appellate Authority order : Not mentioned.
Second Appeal filed on : 28/01/2008
Information Sought:
The appellant had sought information on the names and designations of officers who
had dealt with NOC and subsequent 6 letters sent in this regard. He had also sought the
remarks of the officers. The PIO has given a reply but it is not clear whether the replies
are applicable for all the 6 letters.
The First Appellate Authority ordered:
Not mentioned.
Dissatisfied with reply from the PIO the appellant filed second appeal.
Relevant facts emerging from the appeal:
The following were present
Appellant : Gr. Capt. (retd.) V.K. Jain representing Mr. V. K. Dhariwal
Respondent : Mr. R.K.Saini Tehsildar Hauz Khas representing
Shri S.K. Singh PIO
The appellant contends that the answers do not clearly state whether the same answer
applies to all the six letters.
Decision:
The appeal is allowed.
The PIO will supply the information about the names, designations and remarks on all the six
letters to the appellant before 15 December, 2008.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
26th November, 08