Central Information Commission Judgements

Mr.R N Agarwal vs Ministry Of Home Affairs on 9 November, 2010

Central Information Commission
Mr.R N Agarwal vs Ministry Of Home Affairs on 9 November, 2010
                              Central Information Commission
                         Room No. 5, Club Building, Near Post Office
                         Old J.N.U. Campus, New Delhi - 110067
                                     Tel No: 26161997

                                                                        Case No. CIC/SS/C/2010/000261

        Name of Complainant                        :        Sh. R.N. Agarwal
                                                            (The Complainant was present)



        Name of Respondent                         :        M/o Home Affairs, Maan Singh Road, New Delhi
                                                            (Represented by Sh. J. L. Chugh, J.S. and 
                                                            Sh. Vijay Tehlan, U.S.)

        The matter was heard on                    :        20.10.2010



                                                       ORDER

 

  Sh.   R.   N.   Agarwal,   the   Complainant,   vide   RTI   application   dated   10.06.2009,   sought 
following information from the PIO:­

“1. Total number of princely states acceded to the Republic of India soon after the  
independence and beyond i.e. Hyderabad etc.

2. copy of the draft letter of accession mutually signed by the pricely state and the authorized 
signatory from the G.O.I.

3. No. of gazette notification of the India Independence Act, 1946/47 and the source may I 
purchase it from”

Not getting complete information within the period stipulated under the RTI Act.   The 
Complainant has filed the present complaint before the Commission.   

During the hearing the Complainant submits that despite inspecting the relevant file of the 
M/o Home Affairs, he has not got the complete information.  On the other hand the Respondents 
submit   that   the   Legislative   Department   and   Nation   Archives   were   requested   to   provide   the 
information. However, no information has been received from any quarter.  The Respondents also 
submit that the sought for information has not been compiled in their record. 

After hearing the parties and on perusal of the relevant documents on file the Commission 
is of the view that this important basic information relating to an important matter of the country 
should be available in the record of the Public Authority.   The Respondent are hereby directed to 
personally look into the matter and provide the complete requisite information to the Appellant and 
the Respondent Public Authority is also directed to maintain such records duly cataloged and 
indexed in a manner and form which facilitates the Right of the information seeker under the RTI 
Act, 2005.  The order of the Commission may be complied  with within 30 days.

With these directions the matter is disposed of accordingly.

(Sushma Singh) 
                                                                          Information Commissioner 
9.11.2010
Case No. CIC/SS/C/2010/000261

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar
 

Copy to:

1. Sh. R. N. Agarwal
Sandal Sadan WZ­316
Naraina
New Delhi­110028

2. The Public Information Officer
Director (Judicial)
M/o Home Affairs
Govt. of India
Jaisalmer House, Mansingh Road
New Delhi­110011