CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000067/11451
Appeal No. CIC/SG/A/2011/000067
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Mahender Kumar Jain
F-94, Jawahar Park West
Lakshmi Nagar
Delhi-110092
Respondent : Mr. H. N. Meena
APIO & Assistant Register (Audit)
Office of Registrar Cooperative Societies
Government of National Capital Territory of Delhi
Parliament Street, Delhi
RTI application filed on : 22/07/2010
PIO replied : 18/08/2010& 09/09/2010
First appeal filed on : 17/09/2010
First Appellate Authority order : 04/10/2010
Second Appeal received on : 06/01/2011
S.No Information sought by the appellant Reply of the PIO
1. Provide certified copy of the audit report of the Jain Audit report has been submitted without
Cooperative Bank Ltd. For the year 2009-10 without individual list of nonperforming asset
membership list including list of individual non which is under process audit report can
performing asset for the year 2009-10 be obtained after paying Rs 292 @
2/pages for total of 146 pages. List
enclosed
First Appeal:
Reply was not provided within 30 days.
Order of the FAA:
“PIO/CPIO has provided proper reply to the appellant dated 18/8/2010 and 9/9/2010 and no further
action is required to be taken.”
Ground of the Second Appeal:
Unsatisfactory reply from the PIO and furnished after 30 days. List of NPA not provided.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;
Respondent : Mr. H. N. Meena, APIO & Assistant Register (Audit);
The Respondent states that as per the DCS Act there is no requirement for filing the list of
NPA with the Department. The Department does not have the list of NPA and since the Jain
Cooperative Bank Limited is not the public authority the RTI application cannot be transferred to it.
Since the information is not available with the Public Authority it cannot be provided.
Decision:
The Appeal is disposed.
The information available with the department has been provided.
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
14 March 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)