CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 066.
Tel: + 91 11 26161796
Decision No. CIC /WB/A/2008/01147/SG/1815
Appeal No. CIC/WB/A/2008/01147/SG
Relevant Facts
emerging from the Appeal
Appellant : Mr. Ved Prakash Sharma,
House No. 25, Baldev Park,
Delhi-110051.
Respondent 1 : Mr. A.K.Sharma,
Assistant Registrar & PIO,
Govt of NCT of Delhi.
Office of the Registrar Coop. Societies.
Sansad Marg, New Delhi-110001.
RTI application filed on : 21/04/2008 PIO replied : 16/05/2008 First appeal filed on : 27/05/2008 First Appellate Authority order : 01/07/2008 Second Appeal filed on : 25/08/2008
The appellant had asked in RTI application regarding status of
complaints filed during 01/01/2006 to 31/12/2007 against NDMC Emp. Coop.
T&C Society Ltd, names and designations of the officials who were authorized to
sign documents, operate Bank accounts, action taken against guilty office
Branch and action taken against the erring employee of the NDMC,
directions/given/ordered/ sent/to the management of business on all matters.
Detail of required information:-
S.No. Information Sought. The PIO Sought.
1. Name & designation of the officials who For Para III, IV & V application
were authorized to sign. Documents forwarded to the Society for
operate Bank accounts, to institute & provide the information.
defend the suits and other legal / financial
proceedings on behalf of NDMC Emp.
Coop. T&C Society Ltd. during
01/01/2006 to 31/12/2007.
2. Action taken against erring/guilty office -Do-
bearers & Action taken against the erring
/guilty employee of NDMC Emp. Co.op.
T&C Society during 01/01/2006 to
31/12/2007.
3. Directions/Directives made/ given/ -Do-
ordered/sent/served or issued to the
management as considered necessary for
successful conduct of Business on all
matters incidental thereto & such
directions shall made binding on NDMC
Emp. Coop. T&C Society during
01/01/2006 to 31/12/2007
4. Status reports of complaints from
1/1/2006 to 31/12/2007
The First Appellate Authority ordered: –
“This order will dispose of the appeal filed by Sh. Ved Prakash Sharma,
appellant in respect of his application ID No. 114/RTI u/s 19 of the RTI Act, 2005.
During the proceeding held on 30/06/2008. Sh. R. N. Bhardwaj, advocate on behalf
of Society and Sh. H.S. Meena, SPIO were present.
During the proceeding Sh. Bhardwaj has filed the reply. The SPIO was directed to
send the reply to the appellant.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Ved Prakash Sharma
Respondent: Mr. Ajay Kumar Sharma PIO
The PIO is asked to supply the categorical answers to the queries above.
Decision:
The Appeal is allowed.
The PIO will give the information described above to the appellant before 28
February 2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
19 February 2009.
(In any correspondence on this decision, mentioned the complete decision number.)