Central Information Commission Judgements

Smt.Lilawati vs Government Of Nct Of Delhi on 12 January, 2011

Central Information Commission
Smt.Lilawati vs Government Of Nct Of Delhi on 12 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2010/003320/10901
                                                                      Appeal No. CIC/SG/A/2010/003320
Relevant Facts

emerging from the Appeal

Appellant : Ms. Leelawati
59/19-C, Gali Number 17,
Nai Basti, Anand Parvat,
Delhi-110005

Respondent : Mr. S. C. Tyagi
Public Information Officer & Dy. Secretary
Public Grievances Commission
M -Block, Vikas Bhawan
New Delhi -110010.


RTI application filed on             :      15/07/2010
PIO replied                          :      22/07/2010
First appeal filed on                :      23/08/2010
First Appellate Authority order      :      25/08/2010
Second Appeal received on            :      25/11/2010

Information Sought:

The appellant sought information regarding the application for cancellation of illegal water connection
given to Mr Sanjay Prakash. The appellant sought action against the aforementioned person.

Reply of the Public Information Commissioner:
The PIO replied that the concerned department had a meeting with them and they submitted a report
which said that the appellant’s case was closed on 31/04/2010. The report was attached with the reply.

Grounds for the First Appeal:

The information provided was not satisfactory.

Order of the First Appellate Authority (FAA):
The complete information has been given as per the records.

Grounds for the Second Appeal:

Direct the PIO to give full and complete information.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;

Respondent : Mr. S. C. Tyagi, Public Information Officer & Dy. Secretary;

From a perusal of the papers it appears that the information sought by the Appellant has been
provided. The PGC has decided to close the case of the Appellant and the Appellant appears to be
aggrieved by this. For this the Appellant will have to approach some other forum.
Decision:

The Appeal is disposed.

The information available on the records has been provided.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
12 January 2011
(In any correspondence on this decision, mention the complete decision number.)(MS)