Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/SS/A/2010/0001156
Name of Appellant : Sh. K. K. Dixit
(The Appellant was present)
Name of Respondent : 1. Akhil Bhartiya Viklang Kalyan Samiti, Faizabad
2. M/o Social Justice & Empowerment, Shastri
Bahwan
(Represented by Ms. Nidhi Khare, Dire.
SJ&E)
The matter was heard on : 24.03.2011
ORDER
Sh. K. K. Dixit, the Appellant, filed an RTI application dated 30.08.2010, in the
Office of the Akhil Bhartiya Viklang Kalyan Samiti, Tulsi Nagar, Ayodhya, Zila
Faizabad, seeking the following information:
Translated from RTI application.
1. Registration certificate, Constitution rules and regulation, list of members of
Executive Committee of the Society from its conception.
2. Source of income and financial status of the Executive members of the Society.
3. The details of the income and expenditure of the society.
4. List of the beneficiaries along with their names and address, type of handicap of
the beneficiaries and the amount incurred on the beneficiaries.
5. Details of the Commission organized by the Society for providing equipment to
the handicap persons.
6. The list of the beneficiaries of the EDIP Plan.
7. The details of the facilities provided by the Govt. to the Society.
8. A.G. report of last 15 years.
9. The details like the names, designation, address, salaries etc of the employees
working in the society.
10. The details of the projects and expanses of the projects.”
Not getting any information from the Akhil Bhartiya Viklang Kalyan Samiti, the
Appellant has approached the Commission.
With a view to determine whether the Akhil Bhartiya Viklang Kalyan Samiti, is a
Public Authority or not under the RTI Act, a notice for hearing was issued to the M/o
Social Justice and Empowerment and Akhil Bhartiya Viklang Kalyan Samiti.
During the hearing held on 24.03.2011, the Appellant submits that the Akhil Bhartiya
Viklang Kalyan Samiti is provided huge by the M/o Social Justice and Empowerment as
well as other Ministries and therefore, Akhil Bhartiya Viklang Kalyan Samiti should be
declared a Public Authority and accordingly be directed to furnish complete information.
After hearing the parties and on perusal of the relevant documents on file, the
Commission is of the view that irrespective of the fact that where the Akhil Bhartiya
Viklang Kalyan Samiti is a Public Authority of not, some information can be provided to
the Appellant. Therefore, without going into the issue whether the Akhil Bhartiya
Viklang Kalyan Samiti is a Public Authority or not the Commission deems it fit to direct
the PIO, M/o Social Justice and Empowerment to provide information on point No. 1, 3,
4, 5, 6, 7, 8 & 10 of the RTI application. This information shall be provided to the
Appellant within 20 days of receipt of this order.
As far as the issue whether the Akhil Bhartiya Viklang Kalyan Samiti is a Public
Authority of not, the Commission has decided to conduct an enquiry into the matter.
Therefore, the President and Gen. Secretary of the Akhil Bhartiya Viklang Kalyan Samiti
are hereby directed to appear before the Commission on 16.06.2011 at 2.45 p.m. along
with the following directions.
(i) The aims and objectives / constitution / memorandum of the trust.
(ii) Audit report of last three years.
(iii) Sources of funds of the trust.
The PIO, M/o Social Justice and Empowerment, is also directed to be present along
with the relevant documents relating to the Akhil Bhartiya Viklang Kalyan Samiti.
(Sushma Singh)
Information Commissioner
25.05.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. K. K. Dixit
Rashtriya Viklang Party
C22/1E, Mohan Garden
Nwada, Uttam Nagar
New Delhi110059
2. The Public Information Officer
Akhil Bhartiya Viklang Kalyan Samiti
Tulsi Nagar, Ayodhya
Zila Faizabad, UP
3. The Public Information Officer
M/o Social Just & Empowerment
Shastri Bhawan
New Delhi1
4. The Appellate Authority
Akhil Bhartiya Viklang Kalyan Samiti
Tulsi Nagar, Ayodhya
Zila Faizabad, UP