CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002067/9352
Appeal No. CIC/SG/A/2010/002067
Relevant Facts
emerging from the Appeal
Appellant : Mr. Kasturi Lal Gulati
Kothi No. 49, Road No. 41,
Punjabi Bagh (West),
New Delhi – 110026.
Respondent : Mr. Ved Prakash
Public Information Officer & AR (West)
Office of the Assistant Registrar (West)
Registrar of Cooperative Societies
Government of NCT of Delhi
Old Court’s Building, Parliament Street,
New Delhi 110001
RTI application filed on : 05/02/2010
PIO replied : 12/03/2010
First appeal filed on : 05/04/2010
First Appellate Authority order : 22/04/2010
Second Appeal received on : 19/07/2010
Information Sought
The Appellant sought information regarding –
• Status of the LG’s letter and where the file has stopped pertaining to the information mentioned in
the RTI.
Reply of the Public Information Officer (PIO)
Inspection by the Appellant of the file of Punjabi Bagh. Co-op. Group Housing Society on 25.03.2010 at
11.00AM to get the copies of documents requested.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
The FAA directed the PIO to look into the matter and dispose of the appeal by following the DCS Act and
rules.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Mr. Kasturi Lal Gulati;
Respondent: Mr. Ved Prakash, Public Information Officer & AR (West);
The PIO has located that LG’s letter which was sent to Principal Secretary Cooperation on
11/11/2009. The letter appears to have been initialed by 09 officers until 19/11/2009 after which no
action has been taken in the matter. This is perhaps the level of importance attached by the RCS office to
a letter received from the LG’s office. The PIO is directed to give a photocopy of the LG’s letter with the
initials of the officers who have seen the paper but taken no action to the appellant.
Decision:
The Appeal is allowed.
The PIO is directed to give the information as directed above to the appellant before
20 September 2010.
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
10 September 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)