CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2010/002182/9468
Appeal No. CIC/SG/A/2010/002182
Appellant : Ms Manju Mittal
G-1/5, Ganga Triveni Society
Sector 9, Rohini,
Delh-110085
Respondent : Mr. H. N. Meena
Public Information Officer & AR (Audit)
Office of the Registrar Cooperative
Societies, Parliament Street,
New Delhi
RTI application filed on : 05/05/2010
PIO replied : 04/06/2010
First Appeal filed on : 10/06/2010
First Appellate Authority order : 14/07/2010
Second Appeal Received on : 30/07/2010
Information sought:
Appellant sought following information:
"1. Copies of Audited. Balance-sheets along with all the annexure (income and
expenditure account, receipts and payments etc-) for the year;'
1988-89 to 1991-92, 1996-97, 1997-98, 20o344 2008-09. & 2009-10."
PIO reply:
"With reference to your RTI applications vide 1.0. No. 8813 dated 55.2010 regarding seeking information
of audited balance sheet with all the annexure for the financial year 1988-89 to 1991-92, 1996-97, 1997-
1998, 2003-04, 2008-09 and 2009-10 in response to above it is submitted that audited balance sheet with
all the annexure for the financial years 1996-97, 1997-98 & 2003-04 are available and may be obtained
after depositing stipulated fee as per RTI Ad, and the audit report for the year 2008-09 is under
submission."
Grounds for First Appeal:
Incomplete and unsatisfactory on point No. 1 of RTI application.
Order of the First Appellate Authority:
The PIO has given a proper reply to the appellant on 04/06/2010. Hence no further action is required.
Grounds for Second Appeal:
Incomplete and unsatisfactory on point No. 1.
Relevant Facts
emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. H. N. Meena, Public Information Officer & AR (Audit);
The PIO states that the audited balance sheet of 2008-2009 and 2009-2010 had not been received
he admits that as per the DCS Act these should be submitted by 30 August. He states that penalty
proceedings have been initiated against the society for late submission of the financial statements.
However, the financial statements have now been received.
Decision:
The appeal is allowed.
The PIO is directed to send the financial statement of 2008-09 and 2009-10 to the
appellant before 05 October 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
23 September 2010
(In any correspondence on this decision, mention the complete decision number.)Rnj