Central Information Commission Judgements

Mr.Ashok Kumar Goel vs Government Of Nct Of Delhi on 3 February, 2011

Central Information Commission
Mr.Ashok Kumar Goel vs Government Of Nct Of Delhi on 3 February, 2011
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                   Decision No. CIC/SG/A/2010/002960/10441Adjunct
                                                                  Appeal No. CIC/SG/A/2010/002960

Relevant Facts

emerging from the Appeal:

Appellant                           :       Mr. Ashok Kumar Goel
                                            BN-65 (West), Shalimar Bagh,
                                            Delhi - 110088.

Respondent                          :       Public Information Officer
                                            Central Jail No. 2,
                                            Government of N.C.T. of Delhi
                                            Tihar Jail, Janak Puri,
                                            New Delhi-110064.

RTI application filed on            :       15/04/2010
PIO replied                         :       25/08/2010
First appeal filed on               :       27/08/2010
First Appellate Authority order     :       13/09/2010
Second Appeal received on           :       18/10/2010

Information Sought

1. Copies of all documents required for supply of MS Pipe Round opened on 27/10/2006 for the year
2006-07 including purchase order number and date, order description, ordered quantity, ordered
rate, Vat (if any), total ordered value, delivery schedule, demand S.O. number and date, quantity
demanded with its delivery schedule, date of supply, Challan number, Truck number and date and
truck entered in Doddy CJ-2 and returned after unloading.

2. Material (M.S. Pipes) tested, received quantity, rejected quantity, Bill number and date, penalty
deducted, billed and released amount by cheque number and date.

3. Name of testing agency, place form where quantities were loaded, Weighment Slip of Dharam-
Kanta, quantity rejected, replacement made (if any) along with truck number and date.

4. Amount of quantity demanded and supplied on or before 31/03/2007 and amount still to be
supplied, along with information as to whether any S.O. for any balance quantity was cancelled.

Reply of the PIO
Not enclosed.

First Appeal:

Unsatisfactory information was provided by the PIO within the stipulated time.

Order of the FAA:

The FAA observed that the information had already been provided to the Appellant.

Ground of the Second Appeal:

That the PlO supplied information but after going through the information supplied it was revealed that
information on points A(l) ,A(7) ,A(8), A(l0),A(13),B(i),B(ii),B(iii),B(iv),B(v),B (vii),B(viii),C and D
were not supplied hence the Appellant made a represent before First Appellate Authority for the complete
compliance.

Relevant Facts emerging during Hearing on 14 December 2010:
The following were present
Appellant : Absent;

Respondent : Absent;

“The Appellant has claimed in his second appeal that he has not been provided information on
A(l), A(7) ,A(8), A(l0),A(13),B(i),B(ii),B(iii),B(iv),B(v),B (vii),B(viii),C and D. The Commission also
notices that 1500 pages of information is ready with the PIO which will be sent when the Appellant pays
for the postage charge for this. If the information mentioned by the Appellant is not included in the 1500
pages the PIO is directed to provide this to the Appellant.”

Commission’s Decision dated 14 December 2010:

The Appeal was disposed.

Facts leading to showcause hearing on 03/02/2011;

The Appellant vide letter dated 16/12/2010 informed the Commission that the order of the Commission
has not been complied with. Hence the Commission decided to schedule a noncompliance hearing in the
matter on 03/02/2011 at 04.00PM to decide whether there as been a noncompliance of the Commission’s
decision or not.

Relevant Facts emerging during Hearing on 03 February 2011:
The following were present:

Appellant: Mr. A.K. Goel;

Respondent: Mr. Mukesh Rana, Assistant Superintendent, Central Jail-02;

The Appellant claims that in this matter he has not got the complete information. He states that he
is not willing to inspect the records since he is scared to go to the inspection at Tihar Jail. The appellant
states that he is willing to pay the additional fee of Rs.2/- per page relevant to this matter of M/s Jagdamba
Sales Corporation. The Commission directs the PIO to inform the Appellant the additional fee and the
number of pages before 20 February 2011. The PIO will give the complete information within 30 days of
receipt of the Additional fee.

Adjunct Decision:

The PIO will inform the Appellant about the additional fee which he is required to
pay as directed above before 20 February 2011. The PIO will send the complete
information to the Appellant within 30 days of receiving the additional fees.
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
03 February 2011

(In any correspondence on this decision, mention the complete decision number.)(RR)