Central Information Commission Judgements

Mr.K K Dixit vs Ministry Of Social Justice And … on 25 May, 2011

Central Information Commission
Mr.K K Dixit vs Ministry Of Social Justice And … on 25 May, 2011
                            Central Information Commission
                               2nd Floor, Room No. 305 B-Wing,
                                     August Kranti Bhawan
                                      Bhikaji Kama Place
                                           New Delhi
                                                                  Case No. CIC/SS/A/2010/0001156

        Name of Appellant                       :       Sh. K. K. Dixit 
                                                               (The Appellant was present)



        Name of Respondent                      :       1.   Akhil Bhartiya Viklang Kalyan Samiti, Faizabad
                                                        2.   M/o Social Justice & Empowerment, Shastri 
                                                             Bahwan
                                                        (Represented by Ms. Nidhi Khare, Dire. 
                                                        SJ&E)


        The matter was heard on                 :       24.03.2011


                                                    ORDER

 

  Sh. K. K. Dixit, the Appellant, filed an RTI application dated 30.08.2010, in the 
Office   of   the   Akhil   Bhartiya   Viklang   Kalyan   Samiti,   Tulsi   Nagar,   Ayodhya,   Zila 
Faizabad, seeking the following information:­

Translated from RTI application.

1. Registration   certificate,   Constitution   rules   and   regulation,   list   of   members   of  
Executive Committee of the Society from its conception. 

2. Source of income and financial status of the Executive members of the Society.

3. The details of the income and expenditure of the society.

4. List of the beneficiaries along with their names and address, type of handicap of  
the beneficiaries and the amount incurred on the beneficiaries.

5. Details of the Commission organized by the Society for providing equipment to  
the handicap persons.

6. The list of the beneficiaries of the EDIP Plan.

7. The details of the facilities provided by the Govt. to the Society.   

8. A.G. report of last 15 years.

9. The  details  like the  names,  designation,  address,  salaries  etc of the employees  
working in the society.

10. The details of the projects and expanses of the projects.”

Not   getting   any   information   from  the   Akhil  Bhartiya   Viklang   Kalyan   Samiti,   the 
Appellant has approached the Commission.

With a view to determine whether the Akhil Bhartiya Viklang Kalyan Samiti, is a 
Public Authority or not under the RTI Act, a notice for hearing was issued to the M/o 
Social Justice and Empowerment and Akhil Bhartiya Viklang Kalyan Samiti.

During the hearing held on 24.03.2011, the Appellant submits that the Akhil Bhartiya 
Viklang Kalyan Samiti is provided huge by the M/o Social Justice and Empowerment as 
well as other Ministries and therefore, Akhil Bhartiya Viklang Kalyan Samiti should be 
declared a Public Authority and accordingly be directed to furnish complete information. 

After hearing the parties and on perusal of the relevant documents on file, the 
Commission is of the view that irrespective of the fact that where the Akhil Bhartiya 
Viklang Kalyan Samiti is a Public Authority of not, some information can be provided to 
the   Appellant.     Therefore,   without   going   into   the   issue   whether   the   Akhil   Bhartiya 
Viklang Kalyan Samiti is a Public Authority or not the Commission deems it fit to direct 
the PIO, M/o Social Justice and Empowerment to provide information on point No. 1, 3, 
4, 5, 6, 7, 8 & 10 of the RTI application.   This information shall be provided to the 
Appellant within 20 days of receipt of this order.

As far as the issue whether the Akhil Bhartiya Viklang Kalyan Samiti is a Public 
Authority of not, the Commission has decided to conduct an enquiry into the matter. 
Therefore, the President and Gen. Secretary of the Akhil Bhartiya Viklang Kalyan Samiti 
are hereby directed to appear before the Commission on 16.06.2011 at 2.45 p.m. along 
with the following directions.

(i) The aims and objectives / constitution / memorandum of the trust.

(ii) Audit report of last three years.

(iii) Sources of funds of the trust.

The PIO, M/o Social Justice and Empowerment, is also directed to be present along 
with the relevant documents relating to the Akhil Bhartiya Viklang Kalyan Samiti. 

(Sushma Singh) 
                                                                          Information Commissioner 
25.05.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. K. K. Dixit

Rashtriya Viklang Party

C­22/1E, Mohan Garden

Nwada, Uttam Nagar

New Delhi­110059

2. The Public Information Officer

Akhil Bhartiya Viklang Kalyan Samiti

Tulsi Nagar, Ayodhya
Zila Faizabad, UP

3. The Public Information Officer

M/o Social Just & Empowerment

Shastri Bhawan

New Delhi­1

4. The Appellate Authority

Akhil Bhartiya Viklang Kalyan Samiti

Tulsi Nagar, Ayodhya

Zila Faizabad, UP