Central Information Commission Judgements

Mr.Rameshwar Dayal Basodia vs Ministry Of Social Justice And … on 15 December, 2010

Central Information Commission
Mr.Rameshwar Dayal Basodia vs Ministry Of Social Justice And … on 15 December, 2010
                         Central Information Commission
                    Room No. 5, Club Building, Near Post Office
                     Old J.N.U. Campus, New Delhi - 110067
                                Tel No: 26161997

                                                           Case No. CIC/SS/A/2010/000547

        Name of the Appellant              :      Shri Rameshwar Dayal Basodia  
                                                  (The Appellant was Present)
                 

        Name of the Public Authority :            Ministry   of   Social   Justice   and 
                                                  Empowerment, New Delhi.  
                                                  Represented by Shri   P.L. Negi, Director 
                                                  and Shri Utpam Prakasit, U.S. 



        The matter was heard on     :             15.12.2010.



                                                  ORDER

Shri   Rameshwar   Dayal   Basodia,   Appellant,   filed   an   application   dated 
22.2.2010   under   RTI   Act,   seeking   information   regarding   action   taken   by   the 
Respondent   on   a   letter   sent   to   them   from   the   Office   of   the   Chief   Vigilance 
Commission (CVC) and matters connected therewith.  Not satisfied with the reply 
of the Respondent, the Appellant filed present appeal before the Commission.

During  the   hearing  the   Respondent  submits  that   the   reference  received 
from the CVC has been forwarded to the Ministry of Women Child & Development 
since the matter related to NIPCCD which is an organisation under the Ministry of 
Women,   Child   &   Development.     The   Respondent   informed,   they   have   also 
received the response from the NIPCCD regarding the aforementioned letter.  The 
Appellant submits that he should be provided a copy of the report received from 
NIPCCD.

In the interest of transparency and accountability, the Commission directs 
the Respondent to provide a copy of the report received by them from NIPCCD in 
this regard, free of cost to the Appellant within 7 days of receipt of Commission’s 
order.

With these observations/directions, the matter is disposed of on the part of 
the Commission.

 

Sd/­
 (Sushma Singh) 
                                                                           Information Commissioner 
15.12.2010

Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Case No. CIC/SS/A/2010/000547.

Copy to:

1. Shri Rameshwar Dayal Basodia,   
National Commission for Safai Karamchari,   
4th floor, Lok Nayak Bhawan,
New Delhi – 110003.

2.      The Public Information Officer,
         Director,
         Ministry of Social Justice and Empowerment, 
        Shastri Bhawan, 
        New Delhi – 110001.

3.     The First Appellate Authority,
        Joint Secretary,
        Ministry of Social Justice and Empowerment, 
        Shastri Bhawan, 
        New Delhi – 110001