Central Information Commission Judgements

Mr.Chandan Kumar Chandan vs Ministry Of Social Justice And … on 28 April, 2011

Central Information Commission
Mr.Chandan Kumar Chandan vs Ministry Of Social Justice And … on 28 April, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                           Case No. CIC/SS/A/2011/000156

Name of Appellant              :       Shri Chandan Kumar Chandan & others

Name of Respondent             :       Pt. Deendayal Upadhyaya Institute For The
                                       Physically Handicapped

Date of Hearing                :       20.04.2011

                                          ORDER

Shri Chandan Kumar Chandan, Ms. Ruchika Yadav, & Ms. Priyanka Sarpal, the
appellants have filed this appeal dated 16.8.2010 before the Commission against Pt.
Deendayal Upadhyaya Institute for the Physically Handicapped (PDUIPH), New Delhi for
providing incomplete and contradictory and false information to their RTI-request dated
26.5.2010, which came up for hearing on 20.04.2011. One of the appellants, Ms. Ruchika
Yadav was present in person, whereas the respondents were represented by Shri S.C.
Ranga, FAA, Ms. Tejender Kaur, PIO, Shri G.V. Gupta, Lecturer and Shri G. Pandian,
Lecturer.

2. The appellants filed RTI-request dated 26.5.2010 seeking information on six RTI-
queries –

“(1) To whom Mr. S.C. Ranga, handed over charge of duties during the study leave; (2)
To whom Mr. G.V. Gupta, handed over charge of duties during the study leave; (3) To
whom Mr. G. Pandian, handed over charge of duties during the study leave; (4) To whom
Mr. Rakesh Rawat, handed over charge of duties during the study leave; (5) Please
provide the details about Mr. Inder Vijay Singh present in the bridge course classes
during the period 22.8 to 31.8.2008; and (6) Please provide the copy of admit card which
Mr. K. Ramprabhu has mentioned in his letter of 18.7.2007 addressed to Director.”

The PIO vide letter No. INF/IPH/RTI/09-10/204230/395/10 dated 17.6.2010 has provided
point-wise reply to the appellants.

-2-

Case No. CIC/SS/A/2011/000156

3. Aggrieved by the decision of PIO, the appellants preferred first-appeal on 1.7.2010
before FAA. The FAA vide order No. INF/IPH/RTI/09-10/230/603/10 dated 26.7.2010 has
decided appellant’s first-appeal, with the observation that the factual position has been
stated by PIO. The information pertaining to point no. 5 regarding the presence of Shri
Inder Vijay Singh in bridge course class has been reported as not traceable by Shri G.V.
Gupta who is the deemed PIO of this information.

4. After hearing the parties and on perusal of the relevant documents on file, the PIO
is directed to search the attendance register and provide information to the appellants on
Point No. 5 within two weeks of the receipt of this order. In case, it is not traceable, file
an affidavit to this effect and responsibility be fixed on the person who is responsible for
maintaining the records.

The matter is disposed of with the above directions.

Sd/-

(Sushma Singh)
Information Commissioner
28.04.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Assistant Registrar

Address of the parties:

Shri Chandan Kumar Chandan, Ms. Ruchika Yadav & Ms. Priyanka Sarpal,
C/O Shri B.S. Yadav, Plot No. 63 & 64, Pocket 2, Block-H,
Sector-16, Rohini,
Delhi-110085.

The PIO,
Pt. Deendayal Upadhyaya Institute for the
Physically Handicapped,
4, Vishnu Digamber Marg,
New Delhi-110002.

The Appellate Authority,
Pt. Deendayal Upadhyaya Institute for the
Physically Handicapped,
4, Vishnu Digamber Marg,
New Delhi-110002.