Central Information Commission Judgements

Mr.I J Seth vs Government Of Nct Of Delhi on 25 January, 2011

Central Information Commission
Mr.I J Seth vs Government Of Nct Of Delhi on 25 January, 2011
                          CENTRAL INFORMATION COMMISSION
                              Club Building (Near Post Office)
                            Old JNU Campus, New Delhi - 110067
                                   Tel: +91-11-26161796
                                                               Decision No. CIC/SG/A/2010/003458/11128
                                                                       Appeal No. CIC/SG/A/2010/003458
Relevant Facts

emerging from the Appeal

Appellant : Mr. I.J. Seth
B-5/61, Pharma Apartments,
88, I.P. Extention, Patparganj,
Delhi- 92

Respondent : Ms. Anita Agarwal
Public Information Officer & Senior Manager
Delhi Co-operative housing Finance Corporation Ltd.
Govt. of NCT of Delhi
3/6, Siri Fort Institutional Area.

                                             August Kranti Marg, New Delhi 110049

RTI application filed on             :       27/07/2010
PIO replied                          :       17/08/2010
First appeal filed on                :       23/08/2010
First Appellate Authority order      :       13/09/2010
Second Appeal received on            :       08/12/2010

Information Sought:

1. Vide your letter of intent dated 18.3.1988 you have sanctioned a loan of Rs. 1.65 crores or
thereabout to the referred society.

2. Kindly supply the details of the documents taken at the time of sanction of loan taken.

3. Please inform have you ever got any other resolution for the purpose of mortgage deed?

4. Kindly inform the circumstances which led you for this illegal act on your part by displaying such
notice boards and there is no justification to continue with such display any further.

Reply of the PIO:

The PIO has accordingly replied to the application. For query no. 4, the PIO has replied that the information
asked is not covered under RTI Act.

Grounds of First Appeal:

Misleading, incorrect, evasive and incomplete information provided by the PIO.

Order of the FAA:

The SPIO is directed to provide the information within 10 days.

Ground of the Second Appeal:

Incomplete information provided by the PIO inspite of the orders of the FAA.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. I.J. Seth;

Respondent: Ms. Anita Agarwal, Public Information Officer & Senior Manager;

The PIO has given the information after the order of the FAA as well. In this information there is
mention of mortgage in the agenda of the meeting. But there is no specific mention of the mortgage in the
resolution passed by the general body of the society. The PIO states that there is no other resolution on this
matter.

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
25 January 2011
(In any correspondence on this decision, mention the complete decision number.) (ST)