Central Information Commission Judgements

Mr.Kiran Pal Singh Tyagi vs Government Of Nct Of Delhi on 25 January, 2011

Central Information Commission
Mr.Kiran Pal Singh Tyagi 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/2010/003501/11127
                                                                            Appeal No. CIC/SG/A/2010/003501
Relevant Facts

emerging from the Appeal:

Appellant                               :        Mr. Kiran Pal Singh Tyagi,
                                                 S - 562 Akhand Hindustan Bhavan
                                                 School Block, Shakarpur,
                                                 Delhi-92

Respondent                              :        Mr. R. P. Sehgal
                                                 Public Information Officer &
                                                 Co. Secretary-cum-Addl. General Manager
                                                 Delhi State Civil Supply Corp. Ltd.
                                                 Govt. of NCT of Delhi
                                                 7-9 Aram Bagh, Paharganj
                                                 Delhi-55.

RTI application filed on                :        29/07/2010
PIO replied                             :        13/09/2010
First appeal filed on                   :        17/09/2010
First Appellate Authority order         :        11/11/2010
Second Appeal received on               :        14/12/2010

Information Sought

Any letter which was given to Varun Tyagi for food transport work, copy of expected documents after
investigation. Any contract which had been signed for the same work, terms and conditions laid down for
the work, security deposit paid for the work and the amount which has been repaid by the department.
Permission for checking of investigation documents of investigation done on 15/4/10 on letter no. 2010-
11/144 and to get the copy of expected documents. The officer who was to take decision regarding the
letter; and if no decision has been taken then, information about the departmental inquiry on the officer. On
what grounds has the deposit been not paid based on which term. Was the consent for non payment of
deposit taken. Procedure to get back the unpaid security deposit. The unpaid deposit, if has been transferred
to some other department, the information about that. Date and amount paid during the work period details
and copy of expected documents for investigation on letter no. 2009-10/142, 2010-11/166 and 2009-10/419.
Officer deciding the investigation and departmental inquiry done on him if not decided yet. Present situation
of the security deposit by Tyagi transport for the work. Copy of the document in which the service ax has
been deposited at the service tax department.

PIO Replied
The PIO replied in sequence and the inspections were to be done by prior permission of the department of
any working day.

First Appeal:

The information provided by the PIO is incomplete and is not point wise.

Order of the FAA:

The PIO was ordered to allow the inspection of files and provide all the information within 15 days.

Ground of the Second Appeal:

The Appellant is aggrieved that the information was not supplied by the PIO according to the order of FAA.
Relevant Facts emerging during Hearing:

The following were present:

Appellant: Mr. Kiran Pal Singh Tyagi;

Respondent: Mr. R. P. Sehgal, Public Information Officer & Co. Secretary-cum-Addl. General Manager;

The Appellant states that he has given inspection of the file but was not shown the files of Mr. Varun
Tyagi and Mr. Kiran Tyagi. The PIO offers to give an inspection of the relevant files today itself at
02.00PM.

Decision:

The Appeal is allowed.

The PIO is directed to facilitate an inspection of the relevant files of Mr. Varun Tyagi
and Mr. Kiran Tyagi by the Appellant today i.e. 25/01/2011 at 02.00PM. The PIO will give
attested photocopies of records which the Appellant wants free of cost upto 100 pages.
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.) (AM)