Central Information Commission Judgements

Mr.Harpal Singh Rana vs Government Of Nct Of Delhi on 29 November, 2010

Central Information Commission
Mr.Harpal Singh Rana vs Government Of Nct Of Delhi on 29 November, 2010
                        CENTRAL INFORMATION COMMISSION
                            Club Building (Near Post Office)
                          Old JNU Campus, New Delhi - 110067
                                 Tel: +91-11-26161796

                                                            Decision No. CIC/SG/A/2010/002754/10206
                                                                    Appeal No. CIC/SG/A/2010/002754

Relevant Facts

emerging from the Appeal

Appellant : Mr. Harpal Singh Rana
A-1, Village and Post office Kadipur,
Delhi-110036

Respondent : Dr. V. K. Goyal
Director & First Appellate Authority
Forensic Science Laboratory
GNCTD, Sector-14, Rohini,
Delhi-110085.


RTI application filed on             :      21/05/2010
PIO replied                          :      13/08/2010
First appeal filed on                :      18/08/2010
First Appellate Authority order      :      06/09/2010
Second Appeal received on            :      29/09/2010

Information Sought by the PIO:

The Appellant has asked 30 questions relating to the employees and the various departments under the
Forensic Science Laboratory, GNCTD.

Reply of the Public Information Officer:
The Public Information Officer has given point-wise reply of the questions asked by the Appellant.

Grounds for the First Appeal:

The information provided by the PIO is in English whereas the Appellant clearly mentioned that the
information is sought in Hindi. Further, the information provided by the PIO is incorrect and incomplete.

Order of the First Appellate Authority (FAA):
The First Appellate Authority opined that the information provided by the PIO is correct and complete.
Therefore, the appeal was disposed off.

Grounds for the Second Appeal:

Dissatisfactory and partial information provided by the PIO and the concerned authority.

Relevant Facts emerging during Hearing:
The following were present:

Appellant: Absent;

Respondent: Dr. V. K. Goyal, Director & First Appellate Authority;

The Appellant has been provided information in the Hindi language as sought by him. The
Appellant has stated that the information is incomplete but has not specifically pointed out what
information is incomplete.

Decision:

The Appeal is dismissed.

The information appears to have 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
29 November 2010
(In any correspondence on this decision, mention the complete decision number.)(GJ)