In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001735
Date of Hearing : September 28, 2011
Date of Decision : September 28, 2011
Parties:
Applicant
Shri Man Mohan Dewan
772, Modern Apartment
Plot No.5,
Sector 15
Rohini,
Delhi - 110085.
Applicant was heard through Audio Conferencing.
Respondent(s)
O/o the Registrar of Cooperative Societies
Govt of NCT of Delhi
Parliament Street
New Delhi - 110 001.
Represented by : Shri L R Meena, Asstt.Registrar & PIO
Shri G K Gupta, Inspector
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001735
ORDER
Background
1. The RTI Application dated 21.12.2010 was filed by the Applicant with the PIO, Office of Registrar of
Cooperative Societies. New Delhi. He sought information against 15 points including copy of Bye
Laws of the Society, List of members having voting rights in the Society, List of GPA holders who
have so far applied for transfer of membership as per amendment in the DCS Act wef Jan 2007
along with date of application received by the society office, list of members to whom membership
has been given and the list of pending applicants, Noting/action taken by the society on the letter of
FPGC/09/RCS/102/22333 dated 25.8.2010 to the address of Administrator, (this pertains to
Grievances of Sh M M Dewan), Names of Office bearers of the various Management committees of
Modern CGHS since April 1995 till date and Cash balance with the society as on 30.9.2007. The
PIO replied on 27.1.11 enclosing the reply received from the concerned APIO. Not satisfied with
the reply the Applicant filed his first appeal on 23.3.11 stating that the application has been
forwarded to the Administrator of the Modern Cooperative Society who has not replied till date. He
requested for the information once again. The Appellate Authority in his order dated 20.4.11 stated
that he has gone through the RTI Application and the reply given by APIO, appeal filed by the
Appellant and has heard the concerned parties. He directed the AR(NW)/APIO to get the reply from
the Administrator in respect of point nos 1 3 and 9 to 15 and provide the same to the Appellant within
four weeks from issue of his order. He further added that during the course of hearing, the Appellant
has agreed to inspect the relevant file in respect of point nos 5 to 8. Hence, the Appellant may be
allowed to inspect the file available with the concerned APIO and take relevant extracts on payment
of due amount. The Appellant, however, filed his second appeal before the Commission on 15.7.11
complaining that even after he was asked to inspect the files no files were however shown to him
despite several visit to the concerned office.
Decision.
2 . The Appellant during the hearing stated that he had gone to the office for the inspection of files as
directed by the Asstt. Registrar of Cooperative Societies in his letter dated 25.1.11 but was unable to
inspect the file because there was no officer present to help him. The Respondent explained that
during the period the shifting of office was taking place and the records were in a disorganized state.
Hence it might have been possible that the Appellant had been requested to come a second time for
inspection. He, however stated that at this point of time that all the files are well organized and that
it will be possible to provide the information, after the Appellant inspects the files. The Appellant
however refused to inspect the records since according to him he is Senior Citizen and not in a
position to travel. It is therefore directed that the PIO put the information together and provide the
same to the Appellant, 50 pages free of cost and the remaining at Rs 2/ per by 28th October 2011.
3. The Appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
1. Shri Man Mohan Dewan
772, Modern Apartment
Plot No.5,
Sector 15
Rohini,
Delhi – 110085.
2. Public Information Officer
O/o the Registrar of Cooperative Societies
Govt of NCT of Delhi
Parliament Street
New Delhi – 110 001.
3. The Appellate Authority
O/o the Registrar of Cooperative Societies
Govt of NCT of Delhi
Parliament Street
New Delhi – 110 001.
4. Officer Incharge, NIC.
In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI
Act, giving (1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first
Appellant Authority, (4) copy of the Commission’s decision, and (5) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may
indicate, what information has not been provided.