Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3029/IC(A)/2008
F. No.CIC/MA/C/2008/00287
Dated, the 8th August, 2008
Name of the Appellant: Sh. Tilak Raj Bajaj
Name of the Public Authority: Delhi Electricity Regulatory Commission
Facts
:
1. The complainant alleged that the information sought for has not been
furnished to him. He, therefore, pleaded for providing the complete information.
Decision:
2. The CPIO is directed to provide the information asked for by the
complainant vide his application dated 29th September 2006, within 15 working
days from the date of issue of this decision, failing which penalty proceedings u/s
20(1) of the Act, would be initiated.
3. The appellant is advised to submit a copy of his application to the CPIO at
the earliest for ready reference.
4. The complaint is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
i
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Name & address of Parties:
1. Sh. Tilak Raj Bajaj, A-3/63-64, Sector-15, Rohini, Delhi – 110 089
2. Sh. S.K. Sharma, CPIO & Asstt. Secretary, Delhi Electricity Regulatory
Commission, Viniyamak Bhawan, C-Block, Shivalik, Malviya Nagar, New
Delhi – 17
ii
ii
“All men by nature desire to know.” – Aristotle
2