Central Information Commission Judgements

Mr.Man Mohan Dewan vs Government Of Nct Of Delhi on 28 September, 2011

Central Information Commission
Mr.Man Mohan Dewan vs Government Of Nct Of Delhi on 28 September, 2011
                           In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001735
                                                                                                          



Date  of Hearing     :   September  28, 2011

Date of Decision     :   September  28, 2011



Parties:

           Applicant


           Shri Man Mohan Dewan
           772,  Modern Apartment
           Plot No.5,
           Sector 15
           Rohini,
           Delhi - 110085.

           Applicant was heard through Audio Conferencing.

           Respondent(s)

           O/o the Registrar of Cooperative Societies
           Govt of NCT of Delhi
           Parliament Street
           New Delhi - 110 001.

           Represented by :   Shri   L R Meena, Asstt.Registrar & PIO
                                       Shri  G K Gupta, Inspector

                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                In the Central Information Commission 
                                                                 at
                                                        New Delhi
                                                                                                                                      
                                                                                             File No: CIC/AD/A/2011/001735


                                                             ORDER

Background

   1. The RTI Application dated   21.12.2010 was filed by the Applicant with the PIO, Office of Registrar of 

Cooperative Societies. New Delhi.  He sought information  against 15 points including copy of Bye 

Laws of the Society, List of members having voting rights in the Society,  List of GPA  holders who 

have so far applied for transfer of  membership as per amendment in the DCS  Act wef Jan 2007 

along with date of application received by the society office, list of members to whom membership 

has been given and the list of pending applicants,  Noting/action taken by the society on the letter of 

F­PGC/09/RCS/102/22333   dated   25.8.2010     to   the     address   of   Administrator,   (this   pertains   to 

Grievances of Sh M  M Dewan), Names of Office bearers of the various Management committees of 

Modern CGHS  since April 1995 till date and Cash balance with the society as on 30.9.2007.  The 

PIO replied on  27.1.11  enclosing the  reply received from the concerned  APIO. Not satisfied with 

the   reply   the   Applicant   filed   his  first   appeal   on     23.3.11     stating  that  the   application  has  been 

forwarded to the Administrator of the Modern Cooperative Society who has not replied till date. He 

requested for the information once again.  The Appellate Authority  in his order dated 20.4.11 stated 

that he has gone through the RTI Application and the   reply given by APIO, appeal filed by the 

Appellant and has heard the concerned parties. He   directed the AR(NW)/APIO to get the reply from 

the Administrator in respect of point nos 1­ 3 and 9 to 15 and provide the same to the Appellant within 

four weeks from issue of his order.  He further added that during the course of hearing, the Appellant 

has agreed to inspect the relevant file in respect of point nos 5 to 8.  Hence, the Appellant may be 
allowed to inspect the file available  with the concerned APIO  and take relevant extracts on payment 

of due  amount.  The Appellant, however,  filed  his second appeal before the Commission on 15.7.11 

complaining that even after he  was asked to inspect the files no files were  however  shown to him 

despite several visit to the concerned office.

Decision. 

 2 . The Appellant during  the hearing stated that he had gone to the office for the inspection of files as 

directed by the Asstt. Registrar of Cooperative Societies in his letter dated 25.1.11 but was unable to 

inspect the file because there was no officer present to help him.   The Respondent explained that 

during the period  the shifting of office was taking place and the records were in a disorganized state. 

Hence  it might have been  possible that the Appellant had been requested to come a second time for 

inspection. He, however  stated that at this point of time  that all the files are well organized and that 

it will be possible to provide the information, after the Appellant inspects the files.   The Appellant 

however refused to inspect the records since according to him he is   Senior   Citizen and not in a 

position to travel.  It is therefore  directed that the PIO put the information together and provide the 

same to the Appellant,  50 pages free of cost and the remaining at Rs 2/­ per by 28th October 2011.

3. The Appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri Man Mohan Dewan
772,  Modern Apartment
Plot No.5,
Sector 15
Rohini,
Delhi – 110085.

  

         

2. Public Information Officer
O/o the Registrar of Cooperative Societies
Govt of NCT of Delhi
Parliament Street
New Delhi – 110 001.

3. The Appellate Authority          
O/o the Registrar of Cooperative Societies
Govt of NCT of Delhi
Parliament Street
New Delhi – 110 001.

4.         Officer Incharge, NIC.

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI 
Act,  giving   (1)   copy  of  RTI  application,  (2)  copy  of  PIO’s   reply,   (3)   copy  of   the  decision   of  the  first 
Appellant   Authority, (4) copy of the Commission’s decision, and (5) any other documents which he/she 
considers to be necessary for deciding the complaint.   In the prayer, the Appellant/Complainant may 
indicate, what information has not been provided.