CENTRAL INFORMATION COMMISSION
Room No.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel: + 91 11 26161796
Decision No. CIC /AT/A/2008/00708/SG/0704
Appeal No. CIC/AT/A/2008/00708/
Relevant Facts
emerging from the Appeal
Appellant : Mr. Hari Dev Goyal
55, Kamakshi apartments
Plot No-28,
Sector-6, Dwarka
New Delhi-110075.
Respondent 1 : Shri Bhupender Singh
SPIO.
O/o the Registrar Cooperative Societies,
Parliament Street,
New Delhi-110001
RTI filed on : 20/02/2007
PIO replied : 15/03/2007
First appeal filed on : 21/01/2008
First Appellate Authority order : 14/02/2008
Second Appeal filed on : 19/05/2008
Information Sought :
The Appellant has been filed an application seeking information regarding two representations related
to FOUR south Delhi Based Members having residential property in South Delhi, and Six Members
who were never residents of Delhi.” respectively, the details of the question asked and the PIO’s
Detail of required information:-
Sl.No Information Sought PIO replied.
01 What action has been taken on my Complete Action has not been taken.
representations?
02 Whether any Show-Cause notices have No show-Cause notice has been issued.
been issued against all the ten members so
far?
03 If not, what are the reasons for not issuing Preoccupancy of commitment to other work on
Show-Cause Notices to them so far? merit and priority.
04 Any delay means they are being given time No Comments.
to self off their flats in Rajnigandha which
they got becoming members when they
were not Qualified to become members.
The First Appellate Authority Ordered:
“The F.A.A on 14/02/2008 ordered that ” From the reply given by the SPIO I find that some
information is available relating to the information asked by the appellant, I direct the SPIO
to furnish the detailed information asked by the appellant, I direct the SPIO to furnish the
detailed information to the appellant within 7 days from the date of issue of this order.”
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Hari Dev Goyal
Respondent: Mr. R.K.Saxena
Certain information had not been provided to the appellant. The PIO has brought it with him
and will give it the appellant immediately.
Decision:
The Appeal is disposed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
24th December, 2008
(For any further correspondence please mention the decision number given above, for
quick disposal.)
(BK)