Central Information Commission Judgements

Mr. Suresh Pal Baliyan vs Govt. Of Nct Of Delhi on 30 January, 2009

Central Information Commission
Mr. Suresh Pal Baliyan vs Govt. Of Nct Of Delhi on 30 January, 2009
                CENTRAL INFORMATION COMMISSION
                         Room No. 415, 4th Floor, Block IV,
                       Old JNU Campus, New Delhi -110 066.
                              Tel: + 91 11 26161796

                                            Decision No. CIC /SG/A/2008/00139/1391
                                                   Appeal No. CIC/SG/A/2008/00139

Relevant Facts

emerging from the Appeal

Appellant : Mr. Suresh Pal Baliyan,
B-501, Saheta Cooperative Group
Housing Society Ltd.

Plot No. 30, Sector -4, Dwarka
New Delhi-110078.

Respondent 1                       :      Mr. Tej Paul,
                                          Asstt. Registrar (SW) & PIO,
                                          Govt. of NCT of Delhi,

Office of the Registrar Cooperative Societies
Parliament Street, NewDelhi-110001.

RTI application filed on               :       27/03/2008
PIO replied                            :       22/04/2008
First appeal filed on                  :       19/05/2008
First Appellate Authority order        :       25/06/2008
Second Appeal filed on                 :       06/10/2008

The appellant had filed RTI application for the final cost of each flat certified by
Society Architect M/s. Design and Design, personal ledger of Flat No. B-501 giving
full details, cost and formula of charging, list of outstanding dues payable etc.
Detail of required information:-

S. No. Information Sought. The PIO replied.

1. Final cost of each flat certified by Society Final cost of the flats has yet
Architect M/s. Design and Design. not been finalized.

2. Certified copy of the personal ledger of Flat Certified copy of the personal
No. B-501 giving full details from date of ledger of Flat no. B-501 can be
joining of society membership to till date. had by the applicant from the
Society office during working
hours on payment of requisite
charges.

3. Basis of demand of Rs.4579/- as towards As per the decision of the
construction cast and formula of charging previous Managing Committee
of Rs. 7782/- as interest on Rs. 4579/- as of the Society in which the
demanded by the society which was paid applicant was the Vice-
by me under protest vide receipt no 11974 President.
dated 04/02/2008.

4. List of outstanding dues payable by Sh. The applicant may be advised
S.C. Kushal (President) Sh. S.K.Singhal, to contact the Treasures of the
(Secretary), and Sh. R.P.Jain (Treasurer) on Society on a mutually agreed
account of construction cast, equalization time and date to seek this
charges, interest on delayed payment, information as all matters
maintenance / electricity / water charges / pertaining to accounts are dealt
ground rent as on dated i.e. 10th of March, with by him
2008
The First Appellate Authority ordered: –

“The President and Secretary are directed to furnish above information exactly
information exactly as asked by the appellant by 07/07/2008. The matter shall come up
come up for hearing on 09/07/2008 at 03.00 PM. The President and Secretary of society
have already been show caused u/s 139 of the Act for imposing penalty and no reply has
been received from the President and Secretary. The date for submission of reply to the
above Show Cause Notice is extended till 09/07/2008 at 03.00 PM. In case President and
secretary do not appear on that date and do not submit the proper reply. Penalty
proceedings u/s 139 shall be initiated.”

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Suresh Pal Baliyan
Respondent: Mr. R. K. Saxena PIO
The information sought by the appellant is not with the Public authority, nor is it required
to be under any law or rule. Hence the information cannot be supplied.

Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
30 January 2009

(In any correspondence on this decision, mentioned the complete decision number.)