Central Information Commission Judgements

Mr. Prem Singh Sehrawat vs Government Of Nct Of Delhi on 25 July, 2011

Central Information Commission
Mr. Prem Singh Sehrawat vs Government Of Nct Of Delhi on 25 July, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                          Decision No. CIC/SG/A/2011/001521/13644
                                                                  Appeal No. CIC/SG/A/2011/001521

Relevant Facts

emerging from the Appeal:

Appellant                            :       Mr. Prem Singh Sehrawat
                                             House no. 7, Bharat Nagar,
                                             New Delhi

Respondent                           :       Mr. Sunil Kumar Gupta
                                             APIO & Law Officer
                                             Central Jail, Tihar
                                             New Delhi

RTI application filed on             :       19/04/2011
PIO replied                          :       04/05/2011
First appeal filed on                :       20/05/2011
First Appellate Authority order      :       27/05/2011
Complaint received on                :       07/06/2011

 Sl.                      Information sought by the appellant                          Reply of PIO
 1.    The information is regarding vegetables that can be brought during visit by    All         dry
       outsiders to Prisoners. This are:-                                             vegetables are
       What all vegetables can be brought along with chapatti?                        allowed .
 2.    Whether the Matar- Mushroom is vegetarian or non- vegetarian ?                 Same as above.
 3.    If Matar Mushroom is vegetarian then why TSP don't allow it to take            Same as above.
       inside?

Ground of the First Appeal:

Not having received satisfactory information from PIO. Since question 2 and 3 are not answered. The
information provided by the PIO is incomplete and hence appeal is filed.

Order of the FAA:

The information sought by appellant in regard to point No. 2 and 3 cannot be provided since it does
not comes under information by virtue of section 2(f) of RTI Act 2005.

Ground of the Second Appeal:

The correct, complete and satisfactory information is not received by the office of appellant and hence
second appeal is filed.

Relevant Facts emerging during Hearing:

The following were present
Appellant: Mr. Prem Singh Sehrawat;

Respondent: Mr. Sunil Kumar Gupta, APIO & Law Officer;

The Appellant has been provided information available as per records. The Appellant states
that he taken Matar & Mushroom dry vegetable when he had gone to meet a prisoner. He states that
the TSP Guard who was present did not allow the Mushrooms to be taken and these were thrown into
the dustbin. The Commission hopes that the prison authorities will instruct the TSP Guards properly.
Decision:

The appeal is disposed.

The information available on the records has been provided.
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
25 July 2011
(In any correspondence on this decision, mention the complete decision number.) (RU)