Central Information Commission Judgements

Mr.P N Goel vs Government Of Nct Of Delhi on 7 October, 2011

Central Information Commission
Mr.P N Goel vs Government Of Nct Of Delhi on 7 October, 2011
                        In the Central Information Commission 
                                                      at
                                                  New Delhi

                                                                          File No: CIC/AD/A/2011/001812




Date  of Hearing :  October 7, 2011

Date of Decision :  October 7, 2011


Parties:

           Applicant

           Shri P.N.Goel
           A­6, Sector ­53
           Noida
           Uttar Pradesh

           The Applicant was present during the hearing.

           Respondents

           O/o Registrar Co­operative Societies
           Parliament Street
           Old Court's Building
           New Delhi



           Represented by : None




                         Information Commissioner          :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                             at
                                                    New Delhi

                                                                                          File No: CIC/AD/A/2011/001812



                                                         ORDER

Background

1. The Applicant filed an RTI Application dt.16.3.11 with the PIO, RCS, GNCTD seeking copy of the 

letter in response to the DDA letter dt.25.6.10 and in case no action has been taken, reasons for the 

same.   The PIO replied on 8.4.11 stating that no such letter has been   written in response to the 

DDA’s   letter   dt.25.6.10.     The   Applicant   filed   an   appeal   dt.21.4.11   with   the   Appellate   Authority 

requesting him to advise SPIO to respond to the DDA letter since they are waiting response from 

RCS office for further action on upgradation.   Shri S.IK.Jha, Appellate Authority replied on 29.4.11 

stating that proper reply has been given by the PIO.  He, however, advised the PIO to look into the 

genuine grievances of the Applicant and dispose off the same as per DCS Act and Rules.  On not 

receiving any further reply, the Applicant filed a second appeal dt.25.7.11 before CIC. 

Decision

2. During   the   hearing,   the   Appellant   submitted   that   he   is   seeking   information     in   relation   to   the 

upgradation of a plot of land  he is requesting for and that the RCS has informed him that this matter 

is not dealt by them. He however stated that   in another   case, the RCS has given the required 

approval  vide letter dt.17.4.86 and  hence wanted to know why there is a delay in giving approval in 

his case. He also pointed out that  it is clearly given in the DDA letter dt.25.6.10 that RCS has to give 

the approval for such an upgradation.

3. In the light of the submission  by the Appellant and with reference to  the letter written by DDA dated 

25.6.10 , the PIO, RCS is hereby directed to allow the Appellant to inspect the concerned file dealing 

with upgradation of his plot of land  on a mutually convenient date and time and to provide him with 

attested copies of documents, identified by him,  free of cost, by 10 November, 2011.  The PIO, RCS 
is also advised to respond to the Appellant’s letters for upgradation of plot of land, preferably by 5 

November, 2011, under intimation to the Commission.  

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)

Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri P.N.Goel
A­6, Sector ­53
Noida
Uttar Pradesh

2. The Public Information Officer
O/o Registrar Co­operative Societies
Parliament Street
Old Court’s Building
New Delhi

3. The Appellate Authority 
O/o Registrar Co­operative Societies
Parliament Street
Old Court’s Building
New Delhi

 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.