In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001812
Date of Hearing : October 7, 2011
Date of Decision : October 7, 2011
Parties:
Applicant
Shri P.N.Goel
A6, Sector 53
Noida
Uttar Pradesh
The Applicant was present during the hearing.
Respondents
O/o Registrar Cooperative Societies
Parliament Street
Old Court's Building
New Delhi
Represented by : None
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001812
ORDER
Background
1. The Applicant filed an RTI Application dt.16.3.11 with the PIO, RCS, GNCTD seeking copy of the
letter in response to the DDA letter dt.25.6.10 and in case no action has been taken, reasons for the
same. The PIO replied on 8.4.11 stating that no such letter has been written in response to the
DDA’s letter dt.25.6.10. The Applicant filed an appeal dt.21.4.11 with the Appellate Authority
requesting him to advise SPIO to respond to the DDA letter since they are waiting response from
RCS office for further action on upgradation. Shri S.IK.Jha, Appellate Authority replied on 29.4.11
stating that proper reply has been given by the PIO. He, however, advised the PIO to look into the
genuine grievances of the Applicant and dispose off the same as per DCS Act and Rules. On not
receiving any further reply, the Applicant filed a second appeal dt.25.7.11 before CIC.
Decision
2. During the hearing, the Appellant submitted that he is seeking information in relation to the
upgradation of a plot of land he is requesting for and that the RCS has informed him that this matter
is not dealt by them. He however stated that in another case, the RCS has given the required
approval vide letter dt.17.4.86 and hence wanted to know why there is a delay in giving approval in
his case. He also pointed out that it is clearly given in the DDA letter dt.25.6.10 that RCS has to give
the approval for such an upgradation.
3. In the light of the submission by the Appellant and with reference to the letter written by DDA dated
25.6.10 , the PIO, RCS is hereby directed to allow the Appellant to inspect the concerned file dealing
with upgradation of his plot of land on a mutually convenient date and time and to provide him with
attested copies of documents, identified by him, free of cost, by 10 November, 2011. The PIO, RCS
is also advised to respond to the Appellant’s letters for upgradation of plot of land, preferably by 5
November, 2011, under intimation to the Commission.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri P.N.Goel
A6, Sector 53
Noida
Uttar Pradesh
2. The Public Information Officer
O/o Registrar Cooperative Societies
Parliament Street
Old Court’s Building
New Delhi
3. The Appellate Authority
O/o Registrar Cooperative Societies
Parliament Street
Old Court’s Building
New Delhi
4. Officer in charge, NIC
Note: 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 RTIAct, giving (1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) 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.