Central Information Commission Judgements

Mr.Anil Sehgal vs Registrar Cooperative … on 5 February, 2010

Central Information Commission
Mr.Anil Sehgal vs Registrar Cooperative … on 5 February, 2010
                   CENTRAL INFORMATION COMMISSION
                    Club Building, Opposite Ber Sarai Market,
                      Old JNU Campus, New Delhi - 110067.
                              Tel: +91-11-26161796

                                                    Decision No.CIC/SG/A/2009/903262/6720
                                                          Appeal No. CIC/SG/A/2009/903262

Appellant                                   :      Mr.Anil Sehgal
                                                   B - 416 Meera Bagh,
                                                   Paschim Vihar,
                                                   New Delhi-110063

Respondent                                  :      Mr. Rajesh Kumar
                                                   Public Information Officer (Link) &
                                                   Asstt. Registrar(West),
                                                   O/o the Astt. Registrar (West)
                                                   Cooperative Societies, Govt. of NCT of Delhi
                                                   Old Courts Building,
                                                   Parliament Street,
                                                   New Delhi-110001

RTI application filed on                    :      27/08/2009
PIO replied                                 :      29/09/2009
First Appeal filed on                       :      20/10/2009
First Appellate Authority order             :      10/11/2009
Second Appeal Received on                   :      26/12/2009
Notice of Hearing Sent on                   :      08/01/2010
Hearing Held on                             :      05/02/2010

Information sought:
   1. Appellant mentioned that list of members of housing co-operative society) was
      admittedly available with the Office of Registrar of Cooperative Societies but was
      not displayed on the available website of Office of RCS as required under The      Delhi
      Co-operative Societies rules, 2007.
2.    RTI Application ID 1085 was submitted to Dy. Secy. (G)/PIO CMO for information on
      circulars, orders, etc. about jurisdiction of Financial Commissioner in the matter of non-
      implementation of above Order of Joint Registrar, Office of RCS.
3.    Applications/Appeal had not been entertained in CMO on merits and Appellant
      advised to apply once again to Office of RCS for the information.

4.            Appellant applied for information on circulars, order, etc. on the jurisdiction of
              Financial Commissioner on non-implementation of Order of Joint Registrar,
              Office of RCS. Appellant had not able to ascertain the PIO who was competent to
              make available the information sought amongst the following and others in Govt.
              of NCT of Delhi:
              Deputy Director, Administrative Reforms
              Additional Secretary, Law and Judicial,
              Additional Secretary, Finance,
              Secretary, Public Grievances.
 PIO's Reply:
    "
    1.      Appellate Authorities are listed under the RTI Act, 2005.
    2.      The information asked for is not specific. The information asked for by Appellant
            earlier is already available on the website of the Deptt.
    "
Grounds for First Appeal:
Point no. 1: PIO/RCS/AR(W) has avoided furnishing of information which was on the
functioning of Govt. of NCT of Delhi.
Point no. 2: PIO had not informed details (e.g. date of placing on the website & other
information) to access list of members of the Janta Co-operative House Building Society Ltd.
Meera Bagh, Paschim Vihar, Delhi-110087 from website rcs.delhigovet.nic.in.

Order of the First Appellate Authority:
The questions were ambiguous and a plain reading of the same did not clearly indicate as what
information Appellant had been desired to know. FAA, mentioned what he sought was a
statement. Regarding point no. 2 raised in First Appeal, AR (West) had responded that the list in
respect of Society had already been placed on the website of the Deptt. A.R(West) may do well
to show it to the Appellant on the website.

Grounds for Second Appeal:
Not mentioned.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr.Anil Sehgal
Respondent: Mr. Rajesh Kumar, Public Information Officer (Link) & Asstt. Registrar(West);

The Appellant has drafted the application in 7 pages in which it is difficult to understand
what information he is seeking. The PIO has made some assumptions which are not correct and
the Commission has tried to understand from the Appellant that information that he seeks. He
appears to be stating that wants to know how the Financial Commissioner derives his power
form the Government. The PIO states that these are determined by the Acts and Rules and he
will not be able to supply such information. The Commission agrees that it is not at all clear what
information the Appellant seeks and inspite of verbal discussion he is unable to explain this.

Decision:

The appeal is dismissed.

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
05 February 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj