Central Information Commission Judgements

Mr.Gori Shankar Giri vs Government Of Nct Of Delhi on 24 March, 2011

Central Information Commission
Mr.Gori Shankar Giri vs Government Of Nct Of Delhi on 24 March, 2011
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796

                                                                Decision No. CIC/SG/A/2011/000200/11651
                                                                        Appeal No. CIC/SG/A/2011/000200

Relevant Facts

emerging from the Appeal

Appellant : Mr. Gauri Shankar Giri
B-147, Arjun Park
Najafgarh, New Delhi- 110043

Respondent : Mr. Prakash Chandra
Public Information Officer & Joint Director
Department of Welfare SC/ST/OBC and Minorities
B-Block, Vikas Bhawan,
Delhi

RTI application filed on : 26/10/2010
PIO replied : 29/10/2010
First appeal filed on : 09/12/2010
First Appellate Authority order : 16/12/2010
Second Appeal received on : 19/01/2011

S.No Information sought by the appellant Reply of the PIO

1. Daily progress report of application dated 22/08/08? To which officials was it The subject letter was not
handed over? How long did it stay with them and what action did they take? received in this office. If you

2. Names and designations of officials who should have acted on this matter but have any evidence to support
did not do so. the receipt of the letter, kindly

3. What action will be taken against these officials? send it along with a copy of
the letter.

4. When will the applicant’s work be finished? Rajiv Ratn Aawas Scheme
does not pertain to this office.

5. List of applications/returns/complaints that were received after the applicant’s
with details of name of the applicant/tax payer/ complainant, receipt number,
date of receipt and the response given.

6. Copies of record that indicates information requested in query number 5.

7. If applications received after me have been acted on before me, please provide
reasons for doing so.

8. If and when will an enquiry be undertaken w.r.t. to issue raised in query number
7?

9. Name and designation of the official to whom complaints are made with respect
to the applicant’s application.

First Appeal:

Response was not satisfactory.

Order of the FAA:

Appeal disposed. Appellant advised to contact Urban Development Department, GNCTD to avail the
information he desires.

Ground of the Second Appeal:

Not satisfied with order of FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent;

Respondent : Mr. Prakash Chandra, Public Information Officer & Joint Director;

The Appellant had sought information about letter dated 18/08/2010 which he claims to have sent
to the Department. The PIO has informed the appellant that no such letter has been received, hence no
information can be provided.

Decision:

The Appeal is disposed.

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
24 March 2011
(In any correspondence on this decision, mention the complete decision number.) (AP)