CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003454/11025
Appeal No. CIC/SG/A/2010/003454
Relevant Facts
emerging from the Appeal:
Appellant : Mr. C. Rajaram
576-A, Western Wing,
Tis Hazari, Delhi- 54
Respondent : Mr. C. S. Nawani
PIO & PCO,
Transport Department,
5/9, Under Hill Road,
Delhi- 54
RTI application filed on : 09/07/2010
PIO replied : 25/08/2010
First appeal filed on : 13/09/2010
First Appellate Authority order : 20/10/2010
Second Appeal received on : 08/12/2010
Information Sought:
The appellant has sought information regarding:
1. Whether any policy has been framed by the transport department for the retention of vehicle
numbers and interchange of vehicle numbers?
2. Copy of the policy, if any, framed by the department be given and also clarify whether this has
been uploaded in the department’s website?
3. What is the fees and procedure for interchange and retention of numbers and to whom this power
has been delegated?
3 a. Time taken by the department for interchange/retention?
4. Number of interchange/retention made during the period made during the period January 2010 to
June 2010 with complete details of thereof be given?
Reply of the PIO:
1. Retention of vehicle number and interchange of number have been allowed in pursuance of
Ministry of Road Transport and Highways, GOI letter dated 9th feb. 2010.
2. Motor vehicle owners are allowed to retain the registration mark of his old vehicle on a new
vehicle owned in his name after the sale or scrapping of old vehicle subject to condition that the
old vehicle should be in his ownership for the last two years. In cases where old vehicle has not
been scrapped, a new registration mark will be given to the old vehicle to make it eligible to ply on
road.
3. Separate fee for the retention of the number is not charged. However fee for issue of new RC will
be charged. Transport commission is competent authority to approve the application and MLO
Mall Road has been authorized to generate RC after completing the due procedure.
3 a. Not prescribed.
4. List attached.
Grounds of First Appeal:
Incorrect information furnished regarding Q. No. 1 & 2.
Order of the FAA:
The FAA provided the information to the appellant during the hearing.
Ground of the Second Appeal:
Not satisfied with the information provided by the PIO and also not satisfied with the orders of the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Absent;
Respondent : Mr. R. S. Raga, MLO(Mall Road) on behalf of Mr. C. S. Nawani, PIO & PCO;
The Respondent shows that he has provided all the information available on the records. He states
that he has also provided the appropriate information after the order of the FAA.
Decision:
The Appeal is disposed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
18 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)