Central Information Commission Judgements

Mrs.Harpreet Wadhwa vs Ministry Of External Affairs on 16 November, 2011

Central Information Commission
Mrs.Harpreet Wadhwa vs Ministry Of External Affairs on 16 November, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                             Decision No. CIC/SG/A/2011/001848/15703
                                                                     Appeal No. CIC/SG/A/2011/001848

Relevant Facts

emerging from the Appeal

Appellant : Mrs. Harpreet Wadhwa
B-78, 2nd Floor
Dayanand Colony,
Lajpat Nagar-4, New Delhi-110024

Respondent : Mr. Anurag Bhaushan
Public Information Officer & Passport Officer
Ministry of External Affairs
Regional Passport Office
Hudco Trikoot-III
Bhikaji Cama Place
R K Puram, New Delhi-110066

RTI application filed on : 08/04/2011
PIO replied : 03/07/2011
First appeal filed on : 24/05/2011
First Appellate Authority order : 21/06/2011
Second Appeal received on : 13/07/2011

Sl. Information Sought Reply of the PIO

1. I had applied for a Passport on 11.01.2011 vide File no Enclosed.
DLI A 002002. Please tell me the daily progress made on
my application so far i.e. when did my application reach
which Officer, for how long did it stay with that Officer &
what did he do during that period?

2. Please give the names & designations of the officials who There are so many passport issuing
were supposed to take action on my application & who authorities. The officers who have taken
have not done so? action in your file is mentioned in (1) above
as progress sheet.

3. Online status of my application states-“Less than 1 year Since incomplete reports have been
stay. Please send 3 sets of PP Forms for verification at received then as per the police records your
each other addresses& pay penalty”. Please state why in stay period is less than 1 year.
spite of attaching 3 sets of PP Forms with the application
on 11.01.11 & sending 3 set of PP Forms at the Drop Box
& 3 set of PP forms sent through Speed Post, online status
is still asking me to send PP Forms for the last 6 weeks?
Please mention for what reason penalty is to be paid, for
how much amount & where it is too deposited?

4. Please state why is it that when 10th Class certificate( for Please provide 3 PP Forms so that we have
Date of Birth) Voter’s ID Card (Address proof), PAN your address and contains your present
Card (ECNR), M.Sc Certificate (for ECNR),Marriage address rather than address given in the
Page 1 of 2
Certificate, Marriage Affidavit ( Annexure D) of self & application form. Otherwise send a copy of
spouse, photocopy of spouse Passport, NOIDA Police the 3 PP forms with the same address along
Tenant verification certificate of my past stay & an with the stay proof showing the date of
Affidavit of my father regarding my past stay of 1 year staying since 1 year for sending reminder to
has been submitted/sent through Speed Post & Police the police authority to get it done and the
verification has been done twice at my residence & I have time of conducting the police report
met the officers of your office twice on 10.03.11 & conveying the investigating officer showing
07.04.11 then what is the further action to be done on my the documents. If he again says like that
part so that I can get the passport? then please meet the DCP (SB) CID, Asaf
Ali Road delhi.

5. Is there any document to be submitted on my part to get As stated in 4. None is at fault over this.

the passport or there is a negligence on the part of some
official for not doing their work?

6. By when would I get my passport? On receipt of the police report your
passport will be further processed.

Grounds for the First Appeal:

No unsatisfactory information provided by the PIO.

Order of the First Appellate Authority (FAA):
The PIO was directed to provide the complete information within a week’s time.

Grounds for the Second Appeal:

Incomplete and unsatisfactory information provided by the PIO despite the order passed by the FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Dr. Sunil Wadhwa representing Mrs. Harpreet Wadhwa;
Respondent : Mr. P. Roychaudhuri, Advocate on behalf of Mr. Anurag Bhaushan, Public Information
Officer & Passport Officer;

The Appellant had sought information about her passport. The PIO has stated that PP Forms were
required since her stay had been for less then a year in the last stay of residence. The appellant states that
she has sent these forms on three occasions. The respondent states that these have not been received. The
respondent has assured the Commission that if the Appellant comes with three set of PP Forms alongwith
a covering letter tomorrow (i.e. 17/11/2011 at 12.00noon) the deficiency would be made up.

Decision:

The Appeal is disposed.

This decision is announced in open chamber.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.

Shailesh Gandhi
Information Commissioner
16 November 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)

Page 2 of 2