Central Information Commission Judgements

Shri Krishan Pal vs Cpwd on 17 March, 2010

Central Information Commission
Shri Krishan Pal vs Cpwd on 17 March, 2010
       CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/LS/A/2010/001210

Appellant               :        Shri Krishan Pal

Public Authority        :        CPWD
                                 (through Shri Shishir Bansal, SE, CPWD,
                                 Siliguri)

Date of Hearing         :        17.3.2010

Date of Decision        :        17.3.2010

FACTS

:

The appellant is an Assistant in the Health Department of the
Government of India. He had requested CPWD to provide him guest
accommodation from 23rd to 28th, May, 2009 at their Guest House at
Gangtok. He, however, was not provided the guest accommodation and
was accommodated in transit accommodation only for two days, as against
his requirements of 06 days for which he had made the advance payment.
In this connection, vide his RTI application dated 16.6.2009, he had
requested for information on the following 03 paragraphs :-
“(i) The details of accommodation available in guest house etc. and
entries# in the guest house register (including transit
accommodation) for the period from 23.5.2009 to 28.5.2009;

(ii) Copies of applications received for booking for this period
(23.5.2009 to 28.5.2009).

(iii) Applicants denied/regretted accommodation for this period.”

2. The information was provided to him vide letter dated 9.12.2009.
Aggrieved with the above order, he has filed the present appeal.

3. Heard on 17.3.2010. Appellant present. The public authority is
represented by the officer named above. It is the submission of the
appellant that first he had difficulty in filing the RTI application. After his
RTI application was accepted it was diverted to SE, CPWD, Siliguri for
appropriate action sometime in July, 2009 but he got the response only in
December, 2009, that is, after a gap about 05 months, as against the
prescribed time of 30 days. It is also his submission that complete
information has not been provided to him. He admits that a copy of the
Guest House Register was sent to him but the entries are incomplete and
illegible.

4. To this, Shri Bansal would respond that copy of the Guest House
Register has already been provided and no other record is being
maintained. He is agreeable to provide copies of the available applications
received for accommodation in the relevant period.

DECISION

5. The public authority can provide only that information which is held
by it. If the documents are not being held by the public authority, copies
thereof can not be provided to the appellant. Be that as it may, the CPIO is
hereby directed to provide copies of all the available applications received
for accommodation during the relevant period.

6. These documents may be provided in 03 weeks time, free of cost.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed under
the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar

Address of parties :-

1. Shri Shishir Bansal
Supdt Enginere,
Central Public Works Department (CPWD),
Nirma Bhawan, Parivahan Nagar,
Matigarah, Siliguri.

2. Shri Krishna Pal
G-I-962, Sarojini Nagar,
New Delhi-110023