Central Information Commission Judgements

Shri Jagdish Singh vs Estate Office, Chandigarh on 26 May, 2009

Central Information Commission
Shri Jagdish Singh vs Estate Office, Chandigarh on 26 May, 2009
          CENTRAL INFORMATION COMMISSION
                                 F. No. CIC/LS/A/2009 /00200
                            (Hearing at UT Guest House, Chandigarh)

Appellant               :       Shri Jagdish Singh

Public Authority        :       Estate Office, Chandigarh
                                (through Shri Ashwani Kumar, Assistant Estate Officer & Sh.
                                K.D.Batra, SDO (Building)- CPIO )

Date of Hearing         :       26.5.2009

Date of Decision        :       26.5.2009

Facts

:

By his letter of 26.09.2008, the appellant had sought information about action taken
by the Estate Office in regard to illegal construction in SCF No.16/CP-511 and SCF
No.21/CP-856, Subzi Mandi, Sector : 26, Chandigarh.

2. The CPIO had responded vide letter dated 27.11.2008 stating there in that action
under Rule 8(A) of the Capital of Punjab (Development & Regulations) Act, 1952 had been
initiated.

3. The appellant has not filed first appeal and has move the commission straight away.

4. The matter was heard on 26.05.2009 at U.T. State Guest House. The appellant
appeared before the Commission. The Public Authority is represented by the officer named
above. It is the submission of the appellant that complete information has not been provided
to him and requests for the same.

Decision

5. The CPIO is hereby directed to provide complete information to the appellant in 03
weeks time.

Sd/-

(M.L. Sharma)
Central Information Commission

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