Central Information Commission
Room No. 5, Club Building, Near Post Office
Old J.N.U. Campus, New Delhi - 110067
Tel No: 26161997
Case No. CIC/SS/C/2010/000261
Name of Complainant : Sh. R.N. Agarwal
(The Complainant was present)
Name of Respondent : M/o Home Affairs, Maan Singh Road, New Delhi
(Represented by Sh. J. L. Chugh, J.S. and
Sh. Vijay Tehlan, U.S.)
The matter was heard on : 20.10.2010
ORDER
Sh. R. N. Agarwal, the Complainant, vide RTI application dated 10.06.2009, sought
following information from the PIO:
“1. Total number of princely states acceded to the Republic of India soon after the
independence and beyond i.e. Hyderabad etc.
2. copy of the draft letter of accession mutually signed by the pricely state and the authorized
signatory from the G.O.I.
3. No. of gazette notification of the India Independence Act, 1946/47 and the source may I
purchase it from”
Not getting complete information within the period stipulated under the RTI Act. The
Complainant has filed the present complaint before the Commission.
During the hearing the Complainant submits that despite inspecting the relevant file of the
M/o Home Affairs, he has not got the complete information. On the other hand the Respondents
submit that the Legislative Department and Nation Archives were requested to provide the
information. However, no information has been received from any quarter. The Respondents also
submit that the sought for information has not been compiled in their record.
After hearing the parties and on perusal of the relevant documents on file the Commission
is of the view that this important basic information relating to an important matter of the country
should be available in the record of the Public Authority. The Respondent are hereby directed to
personally look into the matter and provide the complete requisite information to the Appellant and
the Respondent Public Authority is also directed to maintain such records duly cataloged and
indexed in a manner and form which facilitates the Right of the information seeker under the RTI
Act, 2005. The order of the Commission may be complied with within 30 days.
With these directions the matter is disposed of accordingly.
(Sushma Singh)
Information Commissioner
9.11.2010
Case No. CIC/SS/C/2010/000261
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. R. N. Agarwal
Sandal Sadan WZ316
Naraina
New Delhi110028
2. The Public Information Officer
Director (Judicial)
M/o Home Affairs
Govt. of India
Jaisalmer House, Mansingh Road
New Delhi110011