CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor, Block IV,
Old JNU Campus, New Delhi - 110 066.
Tel: + 91 11 26161796
Decision No. CIC/WB/A/2008/00484/SG/00195
Appeal No. CIC/WB/A/2008/00484
Relevant Facts
emerging from the Appeal
Appellant : Mr L.C. Anand.
81 – B, Sunder Appaatment,
GH-10, Paschim Vihar,
New Delhi – 110077.
Respondent 1 : SPIO
O/o. the Asstt. Registrar (Wesst)
Parliament Street,
New Delhi- 110001
Respondent 2 : Shri S. G Meena
RTI filed on : 20/11/2007
PIO replied : 01/01/2008
First appeal filed on : 25/01/2008
First Appellate Authority order : 15/02/2008.
Second Appeal filed on : 24/09/2008
Detail of information required:
S. No. Information Sought. The PIO replied.
1. What action has RCS taken to the said Complaints as mentioned in the application
complaints made during last eleven months are not available in this zone. However,
requesting implementation of sections 76 applicant is at liberty to attend this office on
and 77 of the DCS Act, 2003? 14/01/2008 and inspect the office record and
get the information, which he may desire.
2. What duration of time has been fixed by As Para 1.
RCS administration for responding to
complaints?
3. Applicant may be informed of the proper As Para 1.
procedure, if yes, needed of effective
implementation of provisions under the said
sections.
4. Applicant may be provided a copy of the DCS Rules can be purchased from 31, Netaji
new DCS rules since the same are not Subhas Marg, Darya Ganj, New Delhi-
available in the market. 110002.
The First Appellate Authority ordered:
“Appellant stated that he had sought information vide their application but, the same had not been
provided to her by the SPIO. Appellant had sought about the action taken on appellant’s complaints
filed with this Department dated 22/12/2006, 22/01/*2007 and 30/01/2007.Sh. R. K. Chauhan, dealing
assistant (West Zone) appeared and stated that the above mentioned three letters are not are not
traceable in the office. However, he will try to find out these letters and the reply of the same may be
supplied to the appellant with in 15 days. The First Appellate Authority gone through the appeal filed
by the appellant. The SPIO (West) was directed to provide the information pertaining to the records
where action had been taken on the letters mentioned by the appellant.
Accordingly the appeal is disposed off.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Nita Sharma, PIO
The respondent has produced a letter from the appellant stating that he wishes to withdraw the appeal.
Decision:
The appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
10th Nov 08