Central Information Commission Judgements

Mr. G.P.Gupta vs Govt. Of Nct Of Delhi, O/O The … on 23 July, 2009

Central Information Commission
Mr. G.P.Gupta vs Govt. Of Nct Of Delhi, O/O The … on 23 July, 2009
                  CENTRAL INFORMATION COMMISSION22
                       Club Building (Near Post Office),
                     Old JNU Campus, New Delhi - 110067.
                            Tel: +91-11-26161796

                                                 Decision No. CIC/SG/A/2009/001479/4243
                                                        Appeal No. CIC/SG/A/2009/001479
Relevant Facts

emerging from the Appeal:

Appellant : Mr. G.P.Gupta,
R/o B-4/123, Sector-8,
Rohini, New Delhi-110085.

Respondent : Mr. P.Krishnakurthy
Public Information Officer,
Govt. of NCT of Delhi,
O/o The District Election Officer(North),
1, Kripa Narain Marg,
Delhi.-110054.


RTI Application filed on           :      05/11/2008
PIO replied                        :      26/11/2008
First Appeal doc. filed on CIC     :      21/11/2008
First Appellate Authority order    :      not mentioned.
Second Appeal received on          :      30/12/2008

  S. No.                Information Sought.                         The PIO replied.
    1.   Why FIR of cheating, forgery, criminal conspiracy    The requisite information

and false statement/declaration under Election Law does not pertain to the
has not been registered against the ERO, AERO, provisions of RTI Act, 2005
Suptd., Supervisor, BOL and so called Ritu Vijeta,
Sandeep by chief Electoral officer till date since
22.08.2008.

2. Why ERO has failed to reply within 05 days letter The requisite information
dated 23.10.2008 of Virender Kumar, Suptd. And does not pertain to the
letter dated 27.10.2008 of Virender Kumar Supdt. provisions of RTI Act, 2005
And a number of letters as well as RTI application
pending for legal action.

Grounds for First Appeal :

Not providing the sought information & violation of RTI Act, 2005 by PIO.

Order of the First Appellate Authority:

Not replied.

Grounds for Complaint to CIC:

Knowingly going incomplete & incorrect misleading information & destroying
information that has been requested.
Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent
Respondent: Mr. R.K.Bhari on behalf of PIO Mr. P.Krishnakurthy
The Commission agrees with the contention of the PIO that what has been sought is not
information as defined under Section 2(f) of the RTI Act.

Decision:

The Appeal is dismissed.

No information has been sought as defined under Section 2(f) of the RTI Act.

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 Ac.

Shailesh Gandhi
Information Commissioner
23 July, 2009

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