Central Information Commission Judgements

Mr.Air Marshal Randhir Singh vs Ut Of Chandigarh on 24 June, 2011

Central Information Commission
Mr.Air Marshal Randhir Singh vs Ut Of Chandigarh on 24 June, 2011
                                  1


             Central Information Commission
Room No.307, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                     Place, New Delhi­110066
     Telefax:011­26180532 & 011­26107254 website­cic.gov.in

              Appeal : No. CIC/DS/A/2011/000581 

 Appellant /Complainant       :          Sh. Randhir Singh, 
Chandigarh     
Public Authority              :          Municipal Corporation, 
Chandigarh
                              (Sh. Sham Lal, SDE)

Date of Hearing               :           24 June 2011
Date of Decision              :          24 June 2011

Facts

:­ 

1. The   Appellant   sought   information   regarding 
allotment   of   Ward   Development   Fund   by   the   Municipal 
Corporation  of Chandigarh  to  Councillors  and  related 
issues by preferring RTI application before the CPIO, 
Municipal Corporation, Chandigarh – enclosed herewith 
as Annexure ‘A’.

2. Vide CPIO order dated 9.12.2010, information was 
provided in a running narrative format which did not 
satisfy the appellant.

3. Appellant   preferred   appeal   dated   14.2.2011 
before the First Appellate Authority, who adjudicated 
upon the matter vide FAA order dated 14.2.2011 after 
giving   opportunity   of   personal   hearing   to   the 
appellant.   In his order, point­wise information was 
provided.

4. Appellant   preferred   second   appeal   before   the 
Commission. Matter was heard today. Both parties were 
present as above and made submissions.   On the point 
of   delay   by   the   CPIO   in   providing   information, 
respondent   explained   that   the   original   RTI 
application   had   been   sent   to   the   Central,   CPIO,   who 
had   forwarded   it   to   the   holder   of   the   information 
being   the   Superintendent­cum­CPIO,   who   received   the 
same   on   10.11.2010   and   furnished   information   within 
one month thereafter.

Appeal : No. CIC/DS/A/2011/000581  
2

DECISION NOTICE

5. After   hearing   both   parties,   Commission   is 
satisfied that full and complete information has been 
provided to the appellant.   Commission takes note of 
the   suggestion   made   by   the   appellant   that   the 
respondent must take immediate steps to up­date their 
website   to   show   name   and   designation   of   the   current 
CPIO   alongwith   his   jurisdiction.     Respondent   is 
directed to start the process of updating the website 
within   one week  of receipt   of the order.   No further 
action is required to be taken.  Case is closed.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
Under Secretary & Dy. Registrar
 

Copy to:­

1. Sh.Randhir Singh
#  2506, Sector­35C
Chandigarh

2. The CPIO
Executive Engineer (W&E)/
Chief Engineer, Municipal Corporation 
Sector­17, Chandigarh.

3. The Appellate Authority
Joint Commissioner
Municipal Corporation, Sector­17
Chandigarh. 

 

   

Appeal : No. CIC/DS/A/2011/000581