Central Information Commission Judgements

Mr.P N Gupta vs Government Of Nct Of Delhi on 11 November, 2011

Central Information Commission
Mr.P N Gupta vs Government Of Nct Of Delhi on 11 November, 2011
                        In the Central Information Commission 
                                                       at
                                                New Delhi

                                                                                 File No: CIC/AD/A/2011/2075




Date  of Hearing :  November 11, 2011

Date of Decision :  November 11, 2011


Parties:

           Applicant

           Shri P.N.Gupta
           1301, Gyan Shakti Apartments
           Plot No.7, Sector 6
           Dwarka, New Delhi

           The Applicant was not present during the hearing

           Respondents

           O/o Registrar of Co­operative Societies
           Old Courts Building
           Parliament Street
           New Delhi 

           Represented by : Shri l.R.Meena, AR(CND)
                                      Shri C. Singh, Inspector Gr.II




                         Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission
                                                         at
                                                  New Delhi

                                                                                     File No: CIC/AD/A/2011/002075


                                                       ORDER

Background

1. The Applicant filed an RTI Application dt.6.5.11 with the PIO, RCS seeking the following information:

i) Details   and   no.   of   complaints   received   by   RCS   from   members   of   Gyan   Shakti   CGHS 

against the managing committee of the society.

ii) No. of complaints acknowledged/attended by RCS

iii) No. of complaints resolved by RCS.

On not receiving any reply from the PIO, the Applicant filed an appeal (Copy not enclosed) with the 

Appellate Authority reiterating his request for the information.  Shri V.K.Beniwal, Appellate Authority 

after hearing the matter on 29.6.11 in the absence of the Applicant who did not attend the hearing, 

disposed off the appeal vide his order dt.11.7.11 directing the APIO to give a proper reply to the 

Applicant within three weeks from the date of issue of his order.  The Applicant filed a second appeal 

dt.12.8.11 before CIC stating that the order of the Appellate Authority has not been complied with.

Decision

2. During the hearing, the Respondents submitted that in compliance with the AA’s order, point wise 

information was furnished to the Appellant on  9.8.11 and  once again on 9.11.11..

3. Since the second appeal was filed on 12.8.11, it is reasonable  enough to assume that the appeal 

and the reply of the PIO had crossed each other. Since there no further complaint has been received 

from the Appellant after he received  the information, it is held that the Appellant is satisfied with the 

information . The case is therefore directed to be closed. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar

Cc:

1. Shri P.N.Gupta
1301, Gyan Shakti Apartments
Plot No.7, Sector 6
Dwarka, New Delhi

2. The Public Information Officer
O/o Registrar of Co­operative Societies
Old Courts Building
Parliament Street
New Delhi 

3. The Appellate Authority
O/o Registrar of Co­operative Societies
Old Courts Building
Parliament Street
New Delhi 

4. Officer in charge, NIC