Central Information Commission Judgements

Shri Deepak Aggarwal vs Municipal Corporation, … on 3 March, 2009

Central Information Commission
Shri Deepak Aggarwal vs Municipal Corporation, … on 3 March, 2009
     CENTRAL INFORMATION COMMISSION
                                 F.No. CIC/WB/A/2008/01088/LS
                                     [Hearing at Chandigarh}

Appellant                :       Shri Deepak Aggarwal

Public Authority         :       Municipal Corporation, Chandigarh
                                 (through Shri Harshwardhan, Addl. District Registrar (Births &
                                 Deaths)

Date of Hearing          :       3.3.2009 (At Chandigarh)

Date of Decision         :       3.3.2009

FACTS

By his letter of 9.10.2007, the appellant had requested for Annual Reports for the years
2005 and 2006 relating to Births & Deaths in the Union Terriotary of Chandigarh.

2. It appears that he did not receive the requisite information from the CPIO and filed the
present appeal in this matter along with 15 other related matters. The Appellate Authority had
disposed of 16 appeals in a consolidated order dated 24.1.2008, directing the CPIO to provide
information to the appellant, subject to his depositing the requisite fee. Thereupon, the Addl.
District Registrar vide letter dated 28.2.2008 had requested the appellant to deposit Rs. 4,250/- for
providing him copies of the documents.

3. Despite clear order of the Appellate Authority for providing copies of the relevant
document, the appellant has filed the present appeal before the Commission.

4. The matter was heard on 3.3.2009 at UT Guest House, Chandigarh. The appellant did
not appear before the Commission. The public authority is represented by the officer named
above. It is the submission of Shri Harshwardhan that he has no objection to providing copies of
the documents so long as the appellant deposits the requisite fee.

DECISION

5. Shri Harsvardhan is hereby directed to provide copies of documents to the appellant
subject to his depositing the requisite fee.

6. The matter is disposed of subject to the above directions.

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