Central Information Commission Judgements

Ms.Meera Kapur vs Hotel Ashok on 8 December, 2009

Central Information Commission
Ms.Meera Kapur vs Hotel Ashok on 8 December, 2009
                   Central Information Commission
                                                                    CIC/AD/C/2009/000723
                                                                    Dated December 8, 2009

Name of the Applicant                       :      Ms.Meera Kapur

Name of the Public Authority                :      Hotel Ashok

Background

1. The Applicant filed an RTI application dt. 14.5.09 with the CPIO, Hotel Ashok
requesting for the following information:

i) School Certificate of Sr.Cambridge, London year 1969

ii) Diploma in Hotel Management Catering & Nutrition (3 years) from Pusa, New
Delhi in 1972.

iii) Oberoi’s Hotel Management Diploma (Inter departmental training) in the year
1972-73
On not receiving any information, she filed a complaint dt.30.7.09 before CIC
reiterating her request for the information. The CIC vide its order dt.29.10.09 directed
the CPIO to provide the information by 30.11.09 and to show cause in writing for the
delay in furnishing information, by 4.12.09.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for December 8, 2009.

3. Shri Karunesh Tandon, Advocate representing CPIO represented the Public Authority.

4. The Complainant was not present during the hearing.
Decision

5. Shri P.K.Mathur, CPIO submitted an explanation in response to the show cause notice
vide his letter dt.16.11.09. He stated that that Complainant is seeking her original
certificates and that since it is not a practice in Hotel Ashok to retain original
certificates of individuals, the Complainant was informed accordingly and certified
copies of copies of certificates available with them were furnished to the Complainant
vide letter dated 6.4.09. The Complainant was also informed on 22.5.09 that
documents available with them have already been provided .

6. On review of the explanation provided, the Commission holds that information was
provided within the time limit and drops the penalty proceedings against the CPIO and
accordingly disposes off the complaint. .

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1. Ms.Meera Kapur
B-11, Ashok Hotel Staff Quarters
50-B, Chanakyapuri
New Delhi 110 021

2. The PIO
Hotel Ashok
50-B, Chanakyapuri
New Delhi

3. Officer incharge, NIC

4. Press E Group, CIC