In the Central Information Commission
at
New Delhi
File No. CIC/AD/A/2011/001864
Date of Hearing : October 5, 2011
Date of Decision: October 5, 2011
Parties:
Appellant
Shri Pradeep Raj
372 E, Mandir Marg,
Chajjupur, Shahdara,
Delhi 110 032
The Appellant was present.
Respondents
Office of the Commissioner of Industries
Government of NCT of Delhi
419 Udyog Sadan, Patparganj,
Delhi
Respondents were not present.
Information Commissioner :Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001864
ORDER
Background
1. The Applicant filed his RTIapplication dated 15.03.2011 with the PIO, Office of the Commissioner
of Industries, New Delhi seeking information against 10 items in respect of registration of Delhi
Paralympic Table Tennis Association. These queries also included some other general
information about the registration of the society/association. This application was replied to by
the PIO on 27.04.2011 and was considered by the Appellate Authority on 26.05.2011, in response
to the Appellant’s 1stappeal dated 19.04.2011 to him. The findings of the Appellate Authority was
that the file relating to the society (viz., Delhi Paralympic Table Tennis Association) has been
transferred to the SDM (HQ) and that therefore the Appellant’s RTIquery would be replied to by
the SDM(HQ). The Appellant, being dissatisfied with the AA’s decision, filed the present petition
before the Commission on 29.07.2011 stating that he is not satisfied with the reply given to him in
respect of item nos. 2, 3, 4, 9 & 10. Further, no information with regard to item nos. 5 to 8 has
been furnished to him.
Decision
2. During the hearing, the Appellant informed the Commission that the SDM(HQ), who was said to be the
custodian of above mentioned file, also has denied the availability of said file with him. The Appellant,
therefore, charged that the Respondents have given him misleading information.
3. In view of the above, it is considered appropriate to remit this matter back to the Appellant Authority for
him to find out the whereabouts of the subject file and consider the Appellant’s RTIqueries afresh.
4. The matter is accordingly remitted back to the Appellate Authority with a direction that he should hold a
hearing with the officials of the public authority and the Appellant in order to find out the present location of
the subject file and that he should then pass a speaking order in respect of the queries listed in the
Appellant’s RTIapplication. This is to be done by AA within 1 month of receipt of this order.
5. Appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Pradeep Raj
372 E, Mandir Marg,
Chajjupur, Shahdara,
Delhi 110 032
2. The Appellate Authority
Office of the Commissioner of Industries
Government of NCT of Delhi
419 Udyog Sadan, Patparganj,
Delhi
3. The Public Information Officer
Office of the Commissioner of Industries
Government of NCT of Delhi
419 Udyog Sadan, Patparganj,
Delhi
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant may
file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1) copy of RTIapplication, (2)
copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of the Commission’s decision, and
(5) any other documents which he/she considers to be necessary for deciding the complaint. In the prayer, the Appellant
may indicate, what information has not been provided.