Central Information Commission Judgements

Shri R. Srinivasan vs Indian Army on 2 February, 2010

Central Information Commission
Shri R. Srinivasan vs Indian Army on 2 February, 2010
     CENTRAL INFORMATION COMMISSION
  Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                   File No.CIC/SM/C/2009/000065/LS

Appellant             :       Shri R. Srinivasan

Public Authority      :       Indian Army

Date of Hearing       :       2.2.2010

Date of Decision :            2.2.2010

FACTS

:

By his RTI application dated 7.5.2008, the appellant had
requested for information on the following 04 paras :-
“(i) The MOU (Schedule V) clearly states that the race course land
has been taken on license by the RWITC since 1907 and the
lease agreement annexed to the MOU shows the total area
licensed is 118 acres. If so how 65.13 acres are stated to be A1
land. Authoirty of Govt of India declaring it as A1 land under
the management of the LMA may be furnished;

(ii) The Parade ground is stated to be used for sporting activities
and a riding club and is also used as a race corse under license
since 1907 as recited in the MOU. If so the management vests
only with the DEO under the CLAR Rules. Has the GOI
exempted the parade ground from the rule and if so the copy of
the order of exemption may be furnished;

(iii) As the land is admitted to be licensed to the RWITC since 1907
why the DEO has not been made a party to the MOU the
reasons for his exclusion may be furnished; &

(iv) A plan demarcating the 65.13 acres in the licenced land may be
furnished.”

2. This was responded to by Lt Col Tanmoy Roy vide letter dated
30.8.2008 and by Col Arun Sarin vide letter dated 30.9.2008. Certain
additional information was also provided to the appellant vide letter
dated 6.10.2008 by Col P.C. Paul.

3. Dissatisfied with the information provided to the appellant has
filed the present complaint.

4. Heard on 2.2.2010. Appellant present. Nobody has appeared
for the Indian Army. A copy of the RTI application and the letter of
Shri P.C. Paul may be sent to Brig Ved Prakash with the direction to
ask the concerned officer of the Army to appear before the
Commission on the next date of hearing i.e. 3.3.2010 at 1030 hrs.
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. Brig Ved Prakash
IHQ of MoD (Army),
D-1 Wing, Sena Bhawan,
Gate No. 4, New Delhi-11

2. Shri R. Srinivasan
Advocate, Supreme Court,
C-463, Sariya Vihar,
New Delhi-110076