Central Information Commission Judgements

Mr.O P Tokas vs Registrar Cooperative Society, … on 21 July, 2010

Central Information Commission
Mr.O P Tokas vs Registrar Cooperative Society, … on 21 July, 2010
                        CENTRAL INFORMATION COMMISSION
                         Club Building, Opposite Ber Sarai Market,
                           Old JNU Campus, New Delhi - 110067.
                                   Tel: +91-11-26161796

                                                              Decision No.CIC/SG/A/2010/001611/8629
                                                                    Appeal No. CIC/SG/A/2010/001611

Appellant                                   :       Mr. Om Prakash Tokas
                                                    S/O: Mr. Sher Singh
                                                    H.N. 75, Munirka Village
                                                    New Delhi

Respondent                                  :      Mr. R. K. Saxena
                                                   Public Information Officer &
                                            Asst. Registrar (SW)
                                                   Office of The registrar of Cooperative Societies,
                                                   Government of NCT of Delhi,
                                                   Parliament Street, New Delhi.110001

RTI application filed on                    :       22/02/2010
PIO replied                                 :       15/03/2010
First Appeal filed on                       :       Not mentioned
First Appellate Authority order             :       28/05/2010
Second Appeal Received on                   :       11/06/2010

Information sought:
The appellant asked why and under what rule the flat no. 11 in Dwarka, sector-9 was not allotted to him.

PIO'S Reply:
As per the records of the office the Membership number of the appellant was 138 and the appellant
resigned on 15/03/1996 and MC approved the resignation on 22/03/1996.

Grounds for First Appeal:
Unsatisfactory Information provided by the PIO.

Order of the First Appellate Authority:
The FAA concurred with the reply of the PIO. However he advised the PIO to look into the grievance of
the Appellant and try to redress the same.

Grounds for Second Appeal:
Unsatisfactory Information provided by the PIO and the FAA.

Relevant Facts

emerging during Hearing:

The following were present
Appellant: Mr. Om Prakash Tokas;

Respondent: Mr. R. K. Saxena, Public Information Officer & Asst. Registrar (SW);

The information has been provided completely to the appellant. The appellant has a grievance that
he has not resigned from the Society and that the Society has shown his resignation fraudulently. For this
he will have to take up the matter at an appropriate forum.
Decision:

The appeal is dismissed.

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
21 July 2010
(In any correspondence on this decision, mention the complete decision number.)( SM)