In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001615
Date of Hearing : October 7, 2011
Date of Decision : October 7, 2011
Parties:
Applicant
Shri J.D.Kataria
9398 Tokri Walan
Azad Market
Delhi 110 006
The Applicant was present during the hearing.
Respondents
Department of Revenue 1
Old Kacheri Complex
Kashmiri Gate
Delhi 110 006
Represented by : None
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001615
ORDER
Background
1. The Applicant filed an RTI Application dt.30.3.11 with the PIO, Department of Revenue, GNCTD
seeking information against seven points including whether the level of corruption had come down in
the office since Shri Manoj Kumar, SubRegistrar was appointed, whether it was true that the earlier
SubRegistrar, Shri R.S.Madan and his two colleagues, Shri Yash Pal and Shri Anil were found to
have been indulging in corrupt activities etc. The PIO replied on 27.4.11 stating that information
sought does not fall under the definition of ‘information’ as given u/s 2(f) of the RTI Act. Not satisfied
with the reply, the Applicant filed an appeal dt.2.5.11 with the Appellate Authority and on not receiving
any reply from the FAA he filed a second appeal dt.1.7.11 before CIC.
Decision
2. The Commission on perusal of the submissions on record and after hearing the submission by the
Appellant directs the PIO to provide the information sought against point 3 if available on record. If
not, the Appellant to be informed formally in writing about its nonavailability. As for the rest of the
queries, the Commission finds no reason to interfere with the decision of the PIO.
3. The information against point 3 should reach the Appellant by 7.11.11 and the Appellant is directed to
submit a compliance report to the Commission by 14.11.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri J.D.Kataria
9398 Tokri Walan
Azad Market
Delhi 110 006
2. The Public Information Officer
Department of Revenue 1
Old Kacheri Complex
Kashmiri Gate
Delhi 110 006
3. The Appellate Authority
Department of Revenue
5 Sham Nath Marg
Civil Line
Delhi 110 054
4. Officer in charge, NIC
Note: 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 RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) 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.