CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/000209/2765
Appeal No. CIC/SG/A/2009/000209
Relevant Facts
emerging from the Appeal
Appellant : Mrs. Kunjammat. T.
25, CWC, PMH Complex,
Lodhi Colony. New Delhi.
Respondent : PIO,
Registrar Co-op. Societies Ltd.
office of the R.C.S. Old Courts Building,
Parliament Street, New Delhi.
RTI application filed on : 12/08/2008 PIO replied : not replied. First appeal filed on : 27/10/2008 First Appellate Authority order : 26/12/2008 Second Appeal filed on : 31/01/2009
Appellant had asked in his RTI application from the office of R.C.S.
1. Action taken in r/o two complaints as day to day progress report may please be
provided.
2. State events of alleged persons reportedly under which Act/Rules summoned,
DO letters, correspondence made and their replies so received thereon also with
noting portions hence,
3. Kindly provide action exclusively taken report till date?
4. Name and designations of the officials who were assigned/entrusted to
take/initiate action or to investigate in the subject matters?
5. If no action seems to be justified than what action has been instated/against the
complaint it self and under what Act/Rules?
6. If the complaints founds baseless, false, frivolous than what action has been
taken?
7. Kindly furnish name, designation of official address with telephone number to
whom complaint can be made in the event of no action on the part of R.C.S.
office?
The PIO replied.
Not replied.
The First Appellate Authority ordered.
“This order will dispose of the appeal filed by Mrs. Kunjamma T. appellant in
respect of her application I.D. No. 5054/RTI u/s19 of the RTI Act, 2005. The
proceedings were held on 03.12.2008. 10.12.2008 & 22.12.2008, during the
proceedings none appeared on behalf of appellant.
The S.P.I.O. has sent the reply to the appellant as directed during the last
proceeding held on 10.12.2008.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mrs. Kunjammat. T.
Respondent: Mr. D. N. Gupta PIO
The PIO has sent some nformation to the appellant on 19/11/2008, but it is not
appropriate.
Decision:
The appeal is allowed.
The PIO will give a proper pointwise information to the appellant before 25 April
2009.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
16 April 2009
(In any correspondence on this decision, mentioned the complete decision number.)