Central Information Commission Judgements

Shri Krishan Kumar vs Cantt Board, Dehradun on 29 March, 2010

Central Information Commission
Shri Krishan Kumar vs Cantt Board, Dehradun on 29 March, 2010
       CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                      File No.CIC/SM/C/2009/000397/LS
Appellant               :        Shri Krishan Kumar
Public Authority        :        Cantt Board, Dehradun
                                 (through Shri R.N. Singh, Jr Assistant)

Date of Hearing         :        29.3.2010
Date of Decision        :        29.3.2010

FACTS

:

The matter, in short, is that vide RTI application dated 2.9.2008, the
appellant had sought information on 07 paras concerning the affairs of
Cantt Board, Dehradun. As he did not receive the requisite information
from the CPIO, he has filed the present complaint before the Commission.

2. Heard on 29.3.2010. Appellant not present. The Board is
represented by the officer named above. Shri Singh produces a copy of
letter dated 30.12.2009, of the CPIO of Cantt Board, Dehradun, vide which
para-wise information was provided to the appellant. Incidentally, the
letter also mentions that this information is being provided on a reference
dated 20.12.2009 from this Commission in File No
CIC/SM/C/2009/000279/LS.

DECISION

3. As the requisite information has already been provided to the
appellant, the complaint 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
Address of parties :-

1. Shri R.N. Singh
Jr Assistant,
Cantt Board, Garhi Cantt.,
Dehradun.

2. Shri Krishan Kumar
223-A-1, Garhi Cantt,
Dehradun, Uttrakhand-248003