CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/003297/11209
Appeal No. CIC/SG/A/2010/003297
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Chhatar Singh Rachhoya,
D-569, Phase-II, Nangloi,
Delhi- 110041.
Respondent : Mr. Prakash Chandra
Public Information Officer & Joint Director,
SC/ST/Minority Welfare Department,
Government of NCT of Delhi,
B-Block, 2nd Floor, Vikas Bhawan, I.P.Estate,
New Delhi- 110002.
RTI application filed on : 01/08/2010 PIO replied : 09/09/2010 First appeal filed on : 23/09/2010 First Appellate Authority order : 29/10/2010 Second Appeal received on : 23/11/2010 Information Sought:
The Appellant sought details and copies of all the complaints made against him to the Department, by
certain anti-social elements and people in the Raigar Choupal No. 2, Nangloi.
Reply of the PIO:
The information sought by the Appellant relates to third party and the same cannot be furnished to him
until the 3rd party consents to providing the same.
First Appeal:
Incorrect information furnished by the PIO.
Order of the FAA:
“The PIO has been directed to furnish the relevant documents to the Appellant within 10 days of
the order after charging the requisite fee for the same.”
Ground of the Second Appeal:
No information has been furnished to the Appellant by the PIO despite orders from the FAA to furnish the
same within 10 days of the order.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Chhatar Singh Rachhoya;
Respondent: Mr. Prakash Chandra, Public Information Officer & Joint Director; Mr. N. K. Gupta,
Statistical Assistant;
The Appellant has been given information by the PIO but he would like to inspect the relevant
files.
Decision:
The Appeal is allowed.
The PIO is directed to facilitate an inspection of the relevant records by the appellant on
08 February 2011 from 02.00PM onwards. The PIO will give attested photocopies of
records which the Appellant wants free of cost upto 50 pages.
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
01 February 2011
(In any correspondence on this decision, mention the complete decision number.) (SM)