CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/000887/7783
Appeal No. CIC/SG/A/2010/000887
Relevant Facts
emerging from the Appeal
Appellant : Mr. Durgesh Kumar,
24-B, Janyug Apartment, Sector 14, Extension,
Rohini,
Delhi – 110085.
Respondent : Mr. S. K. Hari
Public Information Officer & Dy. Registrar
Government of NCT of Delhi.
O/o Registrar of Cooperative Societies
Old Court Building, Parliament Street,
New Delhi – 110001
RTI application filed on : 29/12/2009
PIO replied : 21/01/2010
First appeal filed on : 15/02/2009
First Appellate Authority order : 26/02/2009
Second Appeal received on : 07/04/2010
Sl. Information Sought (with reference to a Reply of the Public Information
committee headed by Mr. SP Marwah and Mr. IA Officer (PIO)
Siddiui which was constituted by GNCTD in
August 2008).
1. Copy of suggestions and recommendations given The Appellant was requested to deposit
by the Committee in the report. Rs 86 and collect the copy of the
recommendations of the Committee.
2. Action taken report by the office of RCS in the No action taken as per date.
above referred matter.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
The FAA concurred with the information provided by the PIO. However, he advised the SPIO to
check if there was any latest action taken report and provide the same to the Appellant.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and no action taken by the SPIO inspite of the
recommendation of the FAA.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mr. Durgesh Kumar;
Respondent: Mr. S. K. Hari, Public Information Officer & Dy. Registrar;
The Appellant has been given the copy of the record sought by him and informed that no
action has been taken on the recommendations of PGC for Cooperative Group Housing Society.
The Appellant is not satisfied with this reply since he wants that RCS should take actions based
on recommendations. This Commission has no jurisdiction on this and can only adjudicate on
matters about providing the information. In this case the PIO has clearly provided the
information and the Commission cannot order any actions to be taken.
Decision:
The Appeal is disposed.
The information 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
19 May 2010
(In any correspondence on this decision, mention the complete decision number.)(RR)