CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000578
Dated, the 28 October, 2010.
th
Appellant : Dr.R.P. Gaur
Respondent : Pr. AG (A&E)II, Uttar Pradesh
s
This matter came up for hearing on 22.10.2010 through
videoconference (VC). Appellant ― who was called to be present at NIC
VC facility at Agra ― was absent, while the respondents ― represented
by the CPIO, Shri T.N. Gupta ― were present at NIC VC facility at
Allahabad. Commission conducted the hearing from its New Delhi office.
2. Responding to appellant’s RTIapplication dated 04.02.2010, CPIO,
through a communication dated 25.02.2010, informed him that the
document, which pertained to the year 1993 (Voucher No. PHU/32920 for
the month 10/93 for Rs.12,000/), was not available in the records, and
was possibly destroyed under the weedingout process. CPIO stated that
for other parts of the information, his application was transferred to DDO,
Chief Medical Officer, Agra on 25.02.2010 and applicant will receive a
response from the latter, directly.
3. Appellate Authority, along with his order dated 16.04.2010,
forwarded to the appellant a copy of C&AG’s communication dated
06.11.2007 regarding the prescribed period for preservation of vouchers
by AG (A&E) Offices. The appellant seems to be dissatisfied with the
AA’s order, hence this secondappeal.
4. On consideration of all the materials filed in this secondappeal, the
best way to disclose the requested information to the appellant would be
CIC_AT_A_2010_000578_M_44927.doc
Page 1 of 2
to allow him to inspect all the records held in regard to his RTIapplication
by the Accountant General (A&E)II, Uttar Pradesh.
5. It is accordingly directed that should the appellant wish to inspect
the records in relation to his RTIqueries, he might, within two weeks of
the receipt of this order, make a petition to the CPIO, AG (A&E)II, Uttar
Pradesh, who within the following three weeks, on a date and time to be
intimated to the appellant, allow him to inspect all the records held in
relation to his RTIapplication. He should be allowed to take such copies
of the records he might select on payment of the requisite fees.
6. Appeal disposed of with these directions.
7. Copy of this direction be sent to the parties.
( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER
CIC_AT_A_2010_000578_M_44927.doc
Page 2 of 2