In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/000001635AD
Date of Hearing : August 5, 2011
Date of Decision : August 5, 2011
Parties:
Appellant
Shri C.B. Rawat
Flat No. 11, Nav Jagriti Apartment,
Plot No. C11, Vasundra Enclave,
Delhi 110 096
The Appellant was present.
Respondents
The Registrar of Cooperative Society
Old Courts Building, Parliament Street,
New Delhi 110 001
Represented by: Shri Shiv Shankar P, Inspector
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SG/A/2011/000001635AD
ORDER
Background
1. The Applicant, through his RTIapplication dated 03.03.2011, filed with the PIO, RCS, New Delhi,
wanted to know whether the stay orders in respect of 3 different cases (viz., 1. election of the society;
2. appointment of administrator in the society; and 3. Irregularities committed by the management of
the society) are in operation or not. The PIO, on 06.04.2011, informed the Applicant that no records
relating to the above queries are available with them. He, however, suggested that the Appellant
may like to inspect the records. The Appellate Authority, on 11.05.2011, in response to the
Appellant’s 1stappeal to him, asked the PIO to give pointwise reply to the Appellant. The PIO,
accordingly, on 19.5.2011, informed the Appellant that a letter is being issued to the F C Delhi for
knowing the factual position. The Appellant thereafter filed the present petition (dated 10.06.2011)
before the Commission stating that no information has been furnished to him.
Decision
2. Heard submissions.
3. It is noted that the Appellant is only interested in knowing the current status of the stay orders issued
in respect of the cases mentioned in his RTIapplication which the PIO has not been able to inform
him till date. The PIO, however, according to his representative, has recently sent copies of stay
orders to the Appellant on 01.08.2011 which the Appellant has not received.
4. In view of the above, it is, therefore, directed that the PIO shall, within 2 weeks of receipt of this
order, furnish the current status of the above stay orders to the Appellant along with copies of stay
orders. He shall also show cause as to why penalty under Section 20(1) of the RTIAct should not be
imposed on him for not giving this information to the Appellant despite AA’s order. Returnable
within 2 weeks of receipt of this order.
5. Appeal is disposed of with the above directives.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri C.B. Rawat
Flat No. 11, Nav Jagriti Apartment,
Plot No. C11, Vasundra Enclave,
Delhi 110 096
2. The Appellate Authority
The Registrar of Cooperative Society
Office of the Addl. Registrar
Old Courts Building, Parliament Street,
New Delhi 110 001
3. Public Information Officer
The Registrar of Cooperative Society
Office of the Assistant Registrar
Old Courts Building, Parliament Street,
New Delhi 110 001
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant
may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1) copy of RTI
application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of the
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the
complaint. In the prayer, the Appellant may indicate, what information has not been provided.