Central Information Commission Judgements

Mr.Raj Bala Dabas vs Registrar Cooperative Society, … on 24 January, 2011

Central Information Commission
Mr.Raj Bala Dabas vs Registrar Cooperative Society, … on 24 January, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/003312/11113
                                                                    Appeal No. CIC/SG/A/2010/003312
Relevant Facts

emerging from the Appeal

Appellant : Mrs. Rajbala Dabas
107-B, Ideal CGHS Ltd.

                                             Plot No. 14, Pkt.6, Naseer Pur,
                                             Dwarka, New Delhi-110045

Respondent                           :       Mr. Yogi Raj
                                             PIO & Dy. Registrar
                                             Registrar Cooperative Societies,
                                             Govt. of NCT of Delhi,
                                             Old Court Building, Parliament Street,
                                             New Delhi -110001.

RTI application filed on             :       25/08/2010
PIO replied                          :       20/09/2010
First appeal filed on                :       27/09/2010
First Appellate Authority order      :       Not ordered
Second Appeal received on            :       25/11/2010

The Appellant had sought information regarding the records in PIO’s office in respect of Ideal Co-
Operative Group Housing Society Reg. No. 2013, Ideal Apartments, Plot No.14, Pocket-6, Dwarka Kunj,
Naseer Pur, New Delhi.

 Sr.                       Information Sought                                   Reply of PIO
1.     List of present office bearers of managing committee of    The said list is not available with the
       the Ideal Co-Operative Group Housing Society, Ideal        office presently as the society has not
       Apartments, Plot No.14, Pocket-6, Dwarka Kunj, Naseer      forwarded it to the office.
       Pur, New Delhi-110045.

2. A copy of approved site plan/map as available in record This information pertains to society as
in respect of this society. per Hon’ble CIC. CIC is not a public
authority, hence your application cannot
be forwarded to CIC.

3. Name of office bearers of present managing committee Same as above.

who are office bearers for more than three terms in this
society as per the record.

4. Each Category of flats with details of their entitlements There are four categories of flats in A, B
regarding car parking, and cost of each flats as per the & C. Rest information pertains to
record. society.

5. Information connected with parking site attached with As far as records available in this zone,
particular category of flats as available in PIO’s office no information is available with this
tile for each category of flat. office.

6. A copy of audit report from your office record for the Does not pertain to this zone. Pertains to
year 2007 onwards up to date. Audit Branch.

7. Date of approval of joint membership of member number As far as recxords available in the
82 & name of original member. A certified copy of both office, this office has approved the
the affidavits filed by the member/members at the time proposal of membership on 21/06/02.
of obtaining joint membership as well as individual rest information pertains to society.
membership of member no.82 as available in your
record.

8. Inform whether a managing committee of a group M.C. of the society is bound to provide
housing society refuses to supply information to its with the information under Sec.139 of
members which has been requested by the members of DCS Act of 2003.
the society under section 139 of DCS Act pertaining to
affairs of the society on the plea that Right to
Information Act is not applicable to the society.

9. Specify the course of action available with a member of a For any violation, course of action will
society if provisions of rule 14 of DCS rules 2007 are not be in accordance of Rule 167 or DCS
being compiled with by the managing committee of a Rule, 2007.
CGHS registered under DCS Act and rules.

First Appeal:

Unsatisfactory information given by the PIO.

Order of the FAA:

Not ordered.

Ground of the Second Appeal:

Unsatisfactory information given by PIO and no order passed by FAA.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Mr. Suresh Dabas representing Mrs. Rajbala Dabas;
Respondent : Mr. R. K. Saxena, APIO & AR on behalf of Mr. Yogi Raj, PIO & Dy. Registrar;

Some of the information sought by the appellant was not available with the Registrar of
Cooperative Societies. The PIO has obtained the information and provided the copies of the audit report
of the last three years to the Appellant. Thus all the information which should be with RCS has been
provided as admitted by the Appellant.

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
24 January 2011
(In any correspondence on this decision, mention the complete decision number.) (PBR)