Central Information Commission Judgements

Shri. Parmatma Rai vs Dgs&D on 3 March, 2010

Central Information Commission
Shri. Parmatma Rai vs Dgs&D on 3 March, 2010
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.5202/IC(A)/2010
                                                          F. No.CIC/MA/A/2009/0001018
                                                             Dated, the 3rd March, 2010

Name of the Appellant:                  Shri. Parmatma Rai

Name of the Public Authority:           DGS&D
         i
Facts

:

1. The appellant was heard on 26/2/2010.

2. In response to the RTI application, the first Appellate Authority has stated
as under:

“Information demanded by you is of the period of year 2000 to 2004 which
is more than five years old. As per the norms of record management the
supply order files are retained up to three years and as such records of
these periods are not available with the Directorate.”

3. In the course of hearing, the appellant stated that the information asked
for relate to the payment of huge amount to the parties, which have obtained
payments without delivery of articles/products, as mentioned in different
vouchers, which are identified. The appellant stated that the respondent has
given misleading and incorrect response. He therefore pleaded for providing a
copy of the document containing information about weeding out of the records in
question. He also pleaded for inspection of the documents so as to ascertain the
availability of information with the respondents.

Decision:

4. The appellant’s plea is accepted. The CPIO should provide proof of the
weeding out of the documents in question within 15 working days from the date
of issue of this decision.

5. The CPIO would also allow inspection of the relevant documents on a
date and time mutually convenient to both the parties so as to ascertain the

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
availability of information, which if available, should also to furnish as per the
provisions of the Act.

6. With these remarks, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Sh. Parmatma Rai, B-46 MTNL Staff Quarters, GH-17 Paschim Vihar,
New Delhi – 87.

2. Sh. R.C. Kashyap, CPIO, DGS&D, Jeevan Tara Bldg., 4th floor, Sansad
Marg, New Delhi -110 001.

3. Sh. M.A. Khan, Appellate Authority, Directorate General of Supplies &
Disposal, Jeevan Tara Bldg., 4th floor, Sansad Marg, New Delhi -110 001.

ii
“All men by nature desire to know.” – Aristotle

2