CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000041/11433
Appeal No. CIC/SG/A/2011/000041
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Shashi Bhushan
Chamber No. 310, Western Wing
Tis Hazari Court,
Delhi-110054
Respondent : Public Information Officer &
Assistant Registrar (South West)
Office of Registrar Co-operative Societies
Government of NCT of Delhi
Parliament Street,
Delhi-110006
RTI application filed on : 15/06/2010
PIO replied : 09/07/2010
First appeal filed on : 18/07/2010
First Appellate Authority order : Not ordered
Second Appeal received on : 03/01/2011
Sl. Information sought by the appellant Reply of the PIO
1. Provide information about M/S Janaksar Cooperative Group Housing On 05-01-2010 by computer
Society Limited, Plot No.12, Sector-18A, Dwarka, Delhi had branch
deposited floppy’s cd’s with regard to status and details of
membership of the society. When was the sais membership details
uploaded on the website of Registrar, Cooperative Societies, Govt. of
NCT of Delhi
2. Provide information on specific time provided as per rules in No specific time given in the
uploading the information on the above mentioned site from the date rule.
of receipt of floppy from the concerned society.
3. Provide information on reasons for delay in uploading the status Not under preview of RTI Act.
details on the website and officials responsible for delay. Information provided in
material form only provided.
4. Provide information on action taken on officials for causing delay in Same as above.
the above mentioned case and if action has not been taken when will it
be initiated.
First Appeal:
Reply to the question was unsatisfactory and incomplete.
Order of the FAA:
Not Ordered
Ground of the Second Appeal:
Reply was unsatisfactory and incomplete.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Shashi Bhushan;
Respondent: Absent;
The Respondent wants specific information whether RCS has received the CD mentioned in
query-1 in August 2009. The PIO should either confirm this or say that no CD was received in August
2009.
Decision:
The Appeal is allowed.
The PIO is directed to provide the information as directed above to the Appellant
before 30 March 2011.
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
11 March 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)