Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4768/IC(A)/2009
F. No.CIC/MA/C/2009/000315
Dated, the 3rd December, 2009
Name of the Appellant: Shri. Satya Pal
Name of the Public Authority: Delhi Electricity Regulatory Commission
i
Facts
:
1. On perusal of the documents submitted by the appellant, it is observed
that the CPIO has allowed inspection of the relevant records and files and has
accordingly furnished the documents, on the basis of available records. Yet, the
appellant is not satisfied. He submitted his first appeal vide his letter dated
22/6/2009 to which the Appellate Authority of the respondent has not replied, as
alleged by the appellant. There is, however, no denial of information, u/s 8(1) of
the Act.
Decision:
2. Since there is no denial of information and that the CPIO has duly allowed
inspection of records, on the basis of which information has also been furnished,
there is no justification for agitating the issue before this Commission.
3. This appeal is therefore considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri. Satya Pal, 42, DESU Colony, Janak Puri, New Delhi – 110 058.
2. Shri. S.K. Sharma, PIO, DERC, Viniyamak Bhawan, C-Block Shivalik,
New Delhi – 110 017.
3. The Appellate Authority, DERC, Viniyamak Bhawan, C-Block, Shivalik,
Malviya Nagar, New Delhi – 110 017.
2