Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal : No. CIC/DS/A/2011/000095
Appellant /Complainant : Shri Nisheeth Khanna,
Chandigarh
Public Authority : Chandigarh Industrial
Tourism Dev.,CHD
(Sh. I.D. Kalra, Company
Secretary, CITCO
J.S. Ahluwalia, Advocate)
Date of Hearing : 24/02/2011
Date of Decision : 24/02/2011
Facts
:
1. Sh. Nisheeth Khanna preferred RTI
application dated 16.8.2010 before the CPIO, CITCO,
Chandigarh, seeking information through 14 points
relating to various aspects of the functioning of the
organization – enclosed herewith as Annexure ‘A’.
2. The CPIO, vide his order dated 10.9.2010,
provided information on points 5 9, denied
information on points 1 4 under Section 7(9) of the
Act and remained silent on points 1014. The
appellant preferred appeal dated 10.9.2010 before the
First Appellate Authority. Vide FAAO of 11.10.2010,
the appellant was provided opportunity of personal
hearing, for which he did not not appear. He was
also provided pointwise information and CPIO was
directed to provide additional information on 5
points within 15 days.
3. Not being satisfied, the appellant moved
the Commission in second appeal. The matter was
heard today. Both parties were present as above and
presented arguments.
Decision
4. After hearing both parties, the Commission
directs as follows:
Point 3 The information sought by the appellant is
over 22 years old. He agreed to restrict
the period for which information was sought
to 5 years – 1990 to 1995. The respondent
is directed to provide copies of the
balance sheets for this period.
Point 8 Appellant is directed to provide the names
of the two persons who were found to have
submitted fake degrees at the time of
appointment, within one week of the receipt
of the order. Subsequently, respondent
will provide information regarding action
taken in these two cases and also provide
opportunity of inspection of the files
within two weeks.
Point 9 Respondent is directed to provide
information presented before the DPC
members in respect of Sh. Deepak Chhibbar
after taking action to severe other
portions of the chart under Section 10 of
the Act.
Point 10 Respondent submitted that the
information sought is more than 20 years
old and is not available. Commission
accepts their submissions.
Point 11 Respondent submitted that the
information sought is more than 20 years
old and is not available. Commission
accepts their submissions.
Point 14 Respondent submitted that expenditure
statement of 20092010 has not yet been
finalized and is likely to be put up before
the Board for final approval within 46
weeks, after which they would furnish
information to the appellant.
5. Information as above (except point 8 and 14) be
provided within 2 weeks of the receipt of the order.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 01126105027
Copy to:
1. Sh. Nisheeth Khanna,
House No. 1211, Sector 42B,
Chandigarh.
2. The Central Public Information Officer,
Chandigarh Industrial Tourism Development Corporation
Limited,
SCO No. 121122, Sector 17B,
Chandigarh160017.
3. The Appellate Authority,
Chandigarh Industrial Tourism Development Corporation
Limited,
SCO No. 121122, Sector 17B,
Chandigarh160017.