CENTRAL INFORMATION COMMISSION Club Building, Opposite Ber Sarai Market, Old JNU Campus, New Delhi - 110067. Tel: +91-11-26161796 Decision No.CIC/SG/A/2009/002581/5728 Appeal No. CIC/SG/A/2009/002581 Appellant : Mr. Subodh Kumar Wadhwa, Room No. 204, 2nd Floor, C-1, Kiran Smarak Sadan Naraina Village, New Delhi 110028 Respondent : Public Information Officer O/o the Superintending Engineer Nigam Bhawan, D. B Gupta Road, Anand Parbat, Karol Bagh, New Delhi-110005 RTI application filed on : 22/04/2009 PIO replied : 19/05/2009 First Appeal filed on : 22/06/2009 First Appellate Authority order : 30/07/2009 Second Appeal Received on : 15/10/2009 Notice of Hearing Sent on : 24/10/2009 Hearing Held on : 27/11/2009 Information sought: Appellant sought information as response on decision undertaken on Status of Action-as per order of CIC decision no. CIC/SG/A/2009/000224/2341 dated. 23/03/2009. (Copy enclosed and marked as 3.). Appellant requested a proof of information sent/provided. PIO's Reply: Appellant was informed that in compliance of CIC order dated 23/03/2009, reply to Appellant was sent vide letter dated 17/04/2009 and reply to CIC was sent dated 28/04/2009. The copy of reply and postage register consists of 8 pages and photocopy thereof could be obtained on payment of Rs.16/ - @2/-per page). Grounds for First Appeal: Not enclosed. Order of the First Appellate Authority: FAA agreed that information provided was incomplete. The PIO was directed to provide the rest of the information available with him on record to the Appellant, within a week of the issue of the order. Grounds for Second Appeal: Not provided complete and correct information within 30 days. The reply to point no.(ii), actual date of reply sent to Appellant is wrongly said, on record to fool authorities, including as per decision it should be submitted before 16/04/2009, the IC/CIC directions were ignored by the PIO. On record it was wrongly submitted on record, as per speed post receipt, evidence it was sent on 22/04/2009. Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Subodh Kumar Wadhwa;
Respondent: Mr. Shmujataba, AE (M-I) on behalf of Mr. Suresh Chandra, Public Information
Officer & SE;
The information has been provided to the Appellant.
Decision:
The appeal is disposed.
The information has been provided.
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
27 November 2009
(In any correspondence on this decision, mention the complete decision number.)