Central Information Commission Judgements

Mr.S K Srivastav vs Government Of Nct Of Delhi on 21 December, 2010

Central Information Commission
Mr.S K Srivastav vs Government Of Nct Of Delhi on 21 December, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/003064/10539
                                                                    Appeal No. CIC/SG/A/2010/003064

Relevant Facts

emerging from the Appeal

Appellant : Mr. S K Srivastav
D1, Sewa Kutir, Kingsway Camp,
Delhi-110009

Respondent : Mr. R. K. Meena
Public Information Officer & Sr. Superintendent
Department of Social Welfare, GNCTD,
GLNS Complex,
Delhi Gate, Delhi-2

RTI application filed on : 26/07/2010
PIO replied : 10/08/2010
First appeal filed on : 03/09/2010
First Appellate Authority order : 20/09/2010
Second Appeal received on : 29/10/2010

S. No Information Sought Reply of the PIO

1. Progress on representations dt. 26/02/07, Representation dt. 11/05/10 is available and no
09/10/09 and 11/05/10. progress. MA No. 720/2010 in OA No. 989/06 in
this regard has not been decided till date.

2. Action taken on the said representations. As per information in Point no.1

3. Whether the matter was put up before No. No record available on the development. MA
the competent authority. If yes then in this regard is pending in CAT. Time frame
Development on the matter. If no then does not come under RTI Act.
who is responsible. Time frame for the
disposal of the representations.

Grounds for the First Appeal:

Incomplete and non-satisfactory reply from the PIO.

Order of the First Appellate Authority (FAA):
PIO to provide specific information as per record available within 10 days.

Grounds for the Second Appeal:

PIO did not supply the correct and required information.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;

Respondent: Mr. Madam Kumar Garg, Assistant on behalf of Mr. R. K. Meena, Public Information
Officer & Sr. Superintendent

The PIO has given most of the information to the Appellant and also provided the information
after the order of the FAA. Since no action has been taken on the Appellant’s representation he wanted
the name of the officer with whom his representation is lying. The Respondent states that the
representation dated 11/05/2010 is lying with him. The Appellant also wants to know the fate of his
representations dated 26/02/2007 and 19/10/2009. The Commission directs the PIO to provide the
information regarding these in the following format:

Date on which Name and designation of Action taken Date on which forwarded to
Representation received The officer receiving it. Next officer/office.

*there will be as many rows as the number of officers who handled the Representation.

Attested photocopies of all letters and notings will be provided.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information as directed above to the Appellant
before 15 January 2011.

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
21 December 2010
(In any correspondence on this decision, mention the complete decision number.)(RP)