Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 2]

Central Information Commission

Mr. V.K. Dhariwal vs Govt Of Nct Of Delhi on 26 November, 2008

                  CENTRAL INFORMATION COMMISSION
                           Room No.415, 4th Floor, Block IV,
                          Old JNU Campus, New Delhi 110066.
                                Tel: + 91 11 26161796

                                      Decision No. CIC /WB/A/2008/00254/SG/0314
                                                Appeal No. CIC/WB/A//2008/00254/
Relevant Facts emerging from the Appeal

Appellant                           :       Mr. V.K. Dhariwal,
                                            572, Asiad Village,
                                            New Delhi - 110 049

Respondent (1)                      :       ADM (S) & SPIO

Govt of NCT of Delhi Office of the Dy. Commissioner (South), M.B.Road, Saket, New Delhi Respondent (2) : Deputy Commissioner (South Zone) & First Appellate Authority under RTI Act, 2005 Govt of NCT of Delhi Office of the Dy. Commissioner, M.B.Road, Saket, New Delhi RTI filed on : 05/07/2007 ID No. 811 PIO replied : 06/08/2007 First appeal filed on : 22/10/2007 First Appellate Authority order : Not mentioned. Second Appeal filed on : 28/01/2008 Information Sought:

The appellant had sought information on the names and designations of officers who had dealt with NOC and subsequent 6 letters sent in this regard. He had also sought the remarks of the officers. The PIO has given a reply but it is not clear whether the replies are applicable for all the 6 letters.
The First Appellate Authority ordered:
Not mentioned.
Dissatisfied with reply from the PIO the appellant filed second appeal. Relevant facts emerging from the appeal: The following were present Appellant : Gr. Capt. (retd.) V.K. Jain representing Mr. V. K. Dhariwal Respondent : Mr. R.K.Saini Tehsildar Hauz Khas representing Shri S.K. Singh PIO The appellant contends that the answers do not clearly state whether the same answer applies to all the six letters.
Decision:
The appeal is allowed.
The PIO will supply the information about the names, designations and remarks on all the six letters to the appellant before 15 December, 2008. This decision is announced in open chamber. Notice of this decision be given free of cost to the parties.
Shailesh Gandhi Information Commissioner 26th November, 08