CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002394/9744
Appeal No. CIC/SG/A/2010/002394
Relevant Facts
emerging from the Appeal
Appellant : Mr. Deepak Bansal
4,DDA Flat
Masjid Moth, Phase-I
Delhi-110048
Respondent : Mr. Ved Prakash
APIO & Assistant Registrar (East)
Registrar of Cooperative Societies
Government of NCT of Delhi
Office of Registrar Cooperation Society
Old Court Building, Parliament Street
Delhi-110001
RTI application filed on : 19/03/2010
PIO replied : 06/04/2010
First appeal filed on : 12/04/2010
First Appellate Authority order : 22/04/2010
Second Appeal received on : 27/08/2010
Information Sought:
1. What was the time frame for the transfer of the membership?
2. If in the time frame the transfer of the membership was not done then what was the condition.
3. The status of the transfer if the membership. Provide the account of the pending application and
the action.
Reply of the Public Information Officer (PIO)
1. Pertains to the policy Branch.
2. Pertains to the policy Branch.
3. Pertains to the society and the society being not a public authority, the application could not be
forwarded to the society.
Grounds for the First Appeal:
The information was inadequate as the letter said that the concerned Registrar was not aware of the
Membership Transfers rules and AR(Policy Branch).
Order of the First Appellate Authority (FAA):
The PIO’s reply in respect of point no.1 and 2 did not seem appropriate. The PIO was directed to give a
point wise reply. The appeal was disposed off accordingly.
Grounds for the Second Appeal:
Unsatisfactory information given by the PIO.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Deepak Bansal;
Respondent: Mr. Ved Prakash, APIO & Assistant Registrar (East);
The PIO has given most of the information but is now directed to give the following information:
1- The rules regarding transfer of membership.
2- The powers of the registrar in these matters.
Decision:
The Appeal is allowed.
The PIO is directed to give the information as directed above to the appellant before
25 October 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
12 October 2010
(In any correspondence on this decision, mention the complete decision number.)(AM)