CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/A/2008/00011
Appellant : Shri A. K. Sharma
Public Authority : Labour Department, Union Territory of Delhi
(through Shri Sachinder Choudhary, Asst. Labour
Officer, (Impl))
Date of Hearing : 24.12.2008
Date of Decision : 24.12.2008
Facts
By his letter of 12.6.2008, the appellant had sought to know from CPIO
“the date on which recovery certificate has been sent to SDM, Rajouri Garden
along with dispatch number of communication.”
2. Initially, CPIO had informed the appellant that the recovery certificate
had not been sent to SDM, Rajouri Garden, vide his letter dated 11.7.2008.
3. The matter was heard on 24.12.2008. The appellant did not appear
before the Commission. Public Authority is represented by Shri Sachinder
Choudhary. He furnishes a copy of the letter dated 16.9.2008 of Dy. Labour
Commissioner addressed to District Collection Officer, West District, Delhi,
stating therein that the amount of Rs. 2.50 lakhs is payable to the appellant
with a copy thereof to the appellant.
DECISION
4. In view of the above, the appeal has become infructuous and is
dismissed.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy, Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO
of this Commission
(K.L. Das)
Assistant Registrar