Central Information Commission Judgements

Mr.Yugesh Kashyap vs Government Of Nct Of Delhi on 25 November, 2010

Central Information Commission
Mr.Yugesh Kashyap vs Government Of Nct Of Delhi on 25 November, 2010
                           CENTRAL INFORMATION COMMISSION
                               Club Building (Near Post Office)
                             Old JNU Campus, New Delhi - 110067
                                    Tel: +91-11-26161796

                                                             Decision No. CIC/SG/C/2010/001019/10168
                                                                     Appeal No. CIC/SG/C/2010/001019
Relevant Facts

emerging from the Appeal:

Complainant                          :       Mr. Yugesh Kashyap
                                             H. No. 72, Village & PO: Chawla,
                                             New Delhi - 110071.

Respondent                           :       Mr. Dilbagh Singh
                                             PIO-I & Assistant General Manager
                                             The Delhi State Cooperative Bank Limited
                                             Head Office, 31, Netaji Subhash Marg,
                                             Daryaganj, New Delhi - 110002.

RTI application filed on             :       23/04/2010
PIO replied                          :       18/05/2010
First appeal filed on                :       Not Filed
Complaint received on                :       04/08/2010
Hearing notice sent on               :       21/10/2010
Hearing Held on                      :       25/11/2010

Information Sought:

1) With reference to Bye-Laws No 39 13 at The Delhi State Cooperate BankLtd., according to the scale
prescribed by the general meeting. I request you to please furnish me the following under RTI Act:

a) Certified copy of the minutes book of the general body meeting in which resolution was passed for
the eligibility of travel allowance and any other allowance to directors as per entitlement of their
scales.

2) a) Certified copy of minutes of the boards of directors meeting in which Sub-Committee were
constituted under Bye Laws No. 34.

b) Certified copy of the details of powers delegated to such sub-committee or to any officer of the
bank under Bye Laws No. 34.

3) Whether any resolution by the Board of Directors had been passed to assign special powers tp the
President/Vice-President other than then powers of presiding the meeting as well as the powers of normal
directors.

Reply of the PIO:

The PIO vide his letter dated 18/05/2010 informed the Complainant that anyone who came under Section
139 of DCS Act 2007 could seek information. The Complainant was asked to let the authority know if he
came under the said section.

Ground of the First Appeal:

Not appealed.

Ground of the Complaint:

Non-receipt of information from the PIO.

Relevant Facts emerging during Hearing:

The following were present:

Complainant : Mr. Yogesh Kashyap;

Respondent : Mr. A. P. Singh, AGM & PIO-II on behalf of Mr. Dilbagh Singh, PIO-I & AGM;

The Respondent has refused to give the information on complete untenable gourds telling the
Complainant that he must apply under the DCS Act. The Appellant has a right to apply for information
under Right to Information being a citizen of India and the PIO appears to be completely ignorant about
the law.

Decision:

The Complaint is allowed.

The PIO-II Mr. A. P. Singh is directed to provide the information free of cost to the
Complainant before 30 November 2010.

The issue before the Commission is of not supplying the complete, required information by Mr.
Dilbagh Singh, PIO-I & AGM within 30 days as required by the law.
From the facts before the Commission it is apparent that the PIO is guilty of not furnishing information
within the time specified under sub-section (1) of Section 7 by not replying within 30 days, as per the
requirement of the RTI Act.

It appears that the PIO’s actions attract the penal provisions of Section 20 (1). A showcause notice is
being issued to him, and he is directed give his reasons to the Commission to show cause why penalty
should not be levied on him.

Mr. Dilbagh Singh, PIO-I & AGM will present himself before the Commission at the above address on
30 December 2010 at 4.00pm alongwith his written submissions showing cause why penalty should not
be imposed on him as mandated under Section 20 (1). He will also bring the information sent to the
appellant as per this decision and submit speed post receipt as proof of having sent the information
to the appellant.

If there are other persons responsible for the delay in providing the information to the Appellant the
PIO is directed to inform such persons of the show cause hearing and direct them to appear before the
Commission with him.

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
25 November 2010
(For any further correspondence in this matter, please quote the file number mentioned above.) (GJ)