Central Information Commission Judgements

Sh. Tejveer Singh vs Directorate Of Training & … on 30 October, 2008

Central Information Commission
Sh. Tejveer Singh vs Directorate Of Training & … on 30 October, 2008
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                          Decision No.3408/IC(A)/2008
                                                           F. No.CIC/MA/A/2008/01216
                                                          Dated, the 30th October, 2008

Name of the Appellant:                  Sh. Tejveer Singh

Name of the Public Authority:           Directorate of Training & Technical Education,
                                        GNCT of Delhi
         i
Facts

:

1. The case was heard in absence of the appellant on 23/10/2008.

2. The PIO stated that a point-wise response has already been furnished.
There is, however, no denial of information. He also stated that the appellant has
not clearly specified the required information and therefore, he is unable to
redress the grievances of the appellant.

Decision:

3. As there is no denial of information and that the appellant has not
responded to the notice for hearing, this appeal was unnecessary and is thus
disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Name & address of Parties ii :

1. Sh. Tejveer Singh, C-34, Sector-59, NOIDA – 201 301 (U.P.)

2. Sh. Mukesh Prasad, PIO & Jt. Secretary (TTE), Directorate of Training &
Tech. Education, GNCT of Delhi, Pitam Pura, New Delhi.

3. Sh. J.P. Rai, Appellate Authority, Dte. Of Training & Technical Education,
GNCT of Delhi, Muni Maya Ram Marg, Pitam Pura, New Delhi.

ii
“All men by nature desire to know.” – Aristotle

2