Central Information Commission Judgements

Mr.Rajeev Kumar vs Government Of Nct Of Delhi on 17 June, 2010

Central Information Commission
Mr.Rajeev Kumar vs Government Of Nct Of Delhi on 17 June, 2010
                    CENTRAL INFORMATION COMMISSION
                        Club Building (Near Post Office)
                      Old JNU Campus, New Delhi - 110067
                             Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/001204/8164
                                                           Appeal No. CIC/SG/A/2010/001204

Relevant Facts

emerging from the Appeal

Appellant : Mr. Rajiv Kumar,
C/o Pardarshita
F-185,186 New Seemapuri
Delhi- 110095.

Respondent                           :      Mr. Vipin Garg
                                            Public Information Officer &
                                     SDM (Seemapuri), E-Block
                                     Govt. of NCT of Delhi
                                     DC Complex, Nand Nagri
                                            New Delhi- 110093.


RTI application filed on             :      02/02/2010
PIO replied                          :      05/02/2010
First appeal filed on                :      11/03/2010
FAA Ordered on                       :      Not ordered
Second Appeal received on            :      27/04/2010

S no.                      Information Sought                              Reply of the PIO
1       The number of income certificates issued by the            808

Seemapuri Sub-division from 1st August 2009 to 31st
January 2010.

2 Details of the income certificates issued form 1st Refused to give the details on the
August to 31st of January including Name of the grounds that the information is
applicant, father’s/husband’s name, address of the not maintained in the form
applicant, date of apply, date of inspection, income sought by the appellant, however
certificate no., income amount, date of signature by the the PIO requested appellant to
issuing authority and date of receiving by applicant. inspect the relevant record.

Grounds for the First Appeals
Information furnished to the appellant by the PIO is incomplete and unsatisfactory.

Order of the First Appellate Authority (FAA):
Not Ordered.

Grounds for the Second Appeal:

Incomplete information received from the SDM (Seemapuri)/PIO and no action taken by FAA.
Relevant Facts emerging during Hearing:

The following were present:

Appellant : Absent;

Respondent : Mr. M. L. Jain, Tehsildar on behalf of Mr. Vipin Garg, PIO & SDM(Seemapuri);

The PIO did not give the information on query-2 since he claims it was not available in
the format it was sought by the appellant. However the respondent admits that most of the data
sought in query-2 is entered and maintained on the computer. The PIO is directed to provide the
data that is available on the computer to the appellant on a CD.

Decision:

The Appeal is allowed.

The PIO is directed to provide the information available on the CD as
described above to the appellant before 30 June 2010.
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
17 June 2010
(In any correspondence on this decision, mention the complete decision number.)(DB)