Central Information Commission Judgements

Smt. Anita Chhabara vs Parliment Of India on 1 March, 2011

Central Information Commission
Smt. Anita Chhabara vs Parliment Of India on 1 March, 2011
                       Central Information Commission, New Delhi
                           File No.CIC/WB/A/2009/000956­SM
                  Right to Information Act­2005­Under Section  (19)



Date of hearing                       :                                     1 March 2011


Date of decision                      :                                     1 March 2011


Name of the Appellant                 :    Smt. Anita Chhabra
                                           W/o. Shri Rakesh Kumar Chhabra,
                                           H.No. 19, Type 3, Sector 1,
                                           Sadiq Nagar, New Delhi.


Name of the Public Authority          :    CPIO, Parliament of India, 
                                           Rajya Sabha Secretariat,
                                           Parliament House/Annexe,
                                           New Delhi - 110 001.


        The Appellant was present along with Shri Rakesh Kumar Chhabra.

        On behalf of the Respondent, the following were present:­
        (i)      Shri Deepak Goyal, JS & AA,
        (ii)     Shri A.K. Singh, Director & CPIO,
        (iii)    Shri Prem Singh, DD



Chief Information Commissioner                 :       Shri Satyananda Mishra



2. Both   the   parties   were   present   during   the   hearing   and   made   their 

submissions.

3. The Appellant had asked for a copy of the diary register of the office of 

the Secretary General for the years 2006 and 2007 and the copy of the similar 

register maintained in the office of the OSD. Although the CPIO had provided 

some information, the Appellant was not satisfied with the correctness of the 

information and had alleged that vital information had been suppressed. On the 

CIC/WB/A/2009/000956
other hand, the Respondents submitted that the relevant records had already 

been inspected by the Appellant and that nothing was suppressed. They also 

informed that almost a similar matter had been considered by the CIC earlier in 

the appeal number CIC/WB/A/2007/001566 and disposed of in the order dated 

18   May   2009   and   that   the   CIC   had   found   that   no   information   had   been 

wrongfully withheld by the CPIO.

4. Be   that   as  it   may,  we  now   direct   the   CPIO  to   provide   the   following 

additional information to the Appellant:

i)   invite   the   Appellant   along   with   her   representative   on   any   mutually 

convenient date within 15 working days from the receipt of this order in 

order to inspect the diary register in its entirety and to obtain copies of 

those entries that are relevant to her queries;

ii) confirm in a sworn affidavit that the communication from the Chief 

Welfare Officer, DOPT, though received in the Rajya Sabha Secretariat 

and marked to various levels, was now not traceable anywhere.

5. The Appellant pointed out that her name had been wrongly printed on 

the notice issued by the CIC. Indeed, her name has been wrongly printed and it 

is regretted. The staff of the Registry must be more careful and should not 

commit such avoidable errors.

6. The appeal is disposed off accordingly.

7. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)

CIC/WB/A/2009/000956
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/WB/A/2009/000956