Central Information Commission Judgements

Mr.Gulshan Khatur vs Government Of Nct Of Delhi on 27 July, 2011

Central Information Commission
Mr.Gulshan Khatur vs Government Of Nct Of Delhi on 27 July, 2011
                         In the Central Information Commission 
                                                        at
                                                     New Delhi

                                                                            File No: CIC/SG/A/2011/001730
                                                                                     CIC/SG/A/2011/001724



Date of Decision :  July 27, 2011


Parties:



           Appellant

           Ms. Gulshan Khatun                                    (CIC/SG/A/2011/001730)
           H.No. C ­180, J J Colony,
           Bawana                                                Date of Hearing : 27/7/2011
           Delhi 110 039

           The Appellant was not present. 



           Shri Abbas                                            (CIC/SG/A/2011/001724)
           H.No. C ­180, J J Colony,
           Bawana                                                Date of Hearing : 28/7/2011
           Delhi 110 039




           Respondents



           Office of the District Election Officer
           District North West, Kanjawala
           Delhi

       Represented by: Shri S.K. Sethi, UDC
        
                    Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                          File No: CIC/SG/A/2011/001730
                                                                                                   CIC/SG/A/2011/001724



                                                          ORDER

Background

1. The   Applicant,­   (UDC   in   the   PA)     through   her   RTI­application   dated   28.03.2011,   filed   with   the 

PIO/SDM, Election, New Delhi, sought certain information (such as, daily progress report, name of 

the   officers   who   dealt   the   application,   discrepancies   in   the   application   etc.)   in   relation   to   her 

application dated 12.02.2011 for inclusion of her name in the electoral roll. Since the Applicant did not 

receive any reply from the PIO within the time limit set under the RTI­Act, she filed her 1st­appeal with 

the Appellate Authority on 02.05.2011.    The PIO, however, subsequently, on 10.05.2011, replied to 

the   Applicant’s   RTI­application   informing   that   her   application   is   under   process.   The   Appellant 

Authority,   in   response   to   the   Appellant’s   1st­appeal   to   him,   passed   on   order   dated   31.05.2011 

directing the PIO to allow the inspection of relevant records to the Appellant. The PIO accordingly, on 

14.06.2011, intimated the date and time for inspection to the Appellant which the Appellant carried 

out on 18.06.2011. The Appellant, however, still aggrieved, filed the present petition dated nil before 

the   Commission   –received   on   28.06.2011   stating   that   no   record   corresponding   to   her   RTI­

application   was   found   be   available  in   the  Respondents’   record  when  she  visited  their  office  for 

inspection.

Decision

CIC/SG/A/2011/001730 & CIC/SG/A/2011/001724

2. During   the   hearing,   the   representative  of     the    Respondents  informed  the  Commission  that  the 

Appellant vide her application dated 12.02.2011 had applied for inclusion of her name in electoral roll 

through their on line system, which the public authority had already closed from 25.01.2011 and that 
therefore the said application of the Applicant could not be downloaded/processed by them. However, 

in compliance with the AA’s decision, they showed their records manual as well as computer records 

to the Appellant on 18.06.2011 establishing the fact that her application had not been processed by 

them. They, nevertheless, advised the Appellant that she may submit a fresh application as per the 

prescribed   procedure   which   they   would   consider   as   per   Rule.       The   representative   of   the 

Respondents also pointed out that an identical appeal (no. CIC/SG/A/20 11/001724), filed by the 

Appellant’s husband, Shri Abbas, also has been listed for 28.07.2011contents of which are exactly 

same as those in the present one and that the Appellant in that case, Shri Abbas has also inspected 

the records along with his wife–Appellant in the instant case. 

3. In view of the submissions above and especially in view of the fact that the Appellant has admittedly 

inspected the Respondents’ records, I find nothing more that can be directed to be disclosed to the 

Appellant by way of information in the present matter. It is, therefore, directed that there shall be no 

further disclosure in the present matter. Similarly, in appeal no. CIC/SG/A/20 11/001724, filed by the 

Appellant’s husband, Shri Abbas, which, when perused, was found to be identical to the present 

appeal; the Respondents are not required to disclose any further information to the Appellant. 

4. Appeals are disposed of with the above directions.

5. Apart   from   the   above,   it   is   also   noted   that   the   Respondents   have   failed   to   appear   before   the 

Commission without any reasonable ground and have sent an ‘UDC’ to argue their case before the 

Commission and that they have not even bothered to intimate in writing to the Commission as to who 

they are authorizing to represent their case. This attitude of the Respondents is highly objectionable 

which cannot be allowed. They are therefore hereby warned to be careful in future. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Ms. Gulshan Khatun
H.No. C ­180, J J Colony,
Bawana
Delhi 110 039

2. Shri Abbas
H.No. C ­180, J J Colony,
Bawana
Delhi 110 039

3. The Appellate Authority & Dy. Commissioner
Office of the District Election Officer
District North West, Kanjawala
Delhi

4. The Public Information Officer & SDM (Election)
Office of the District Election Officer
District North West, Kanjawala
Delhi

5. Officer in charge, NIC