Central Information Commission Judgements

Mr. R.N. Goel vs Art, Culture And Language … on 20 January, 2009

Central Information Commission
Mr. R.N. Goel vs Art, Culture And Language … on 20 January, 2009
                    CENTRAL INFORMATION COMMISSION
                        Room no. 415, 4th Floor, Block IV,
                      Old JNU Campus, New Delhi - 110066
                             Tel: +91 11 26161796

                                              Decision No. CIC/SG/A/2008/00051/SG/1172
                                                       Appeal No. CIC/ SG/A/2008/00051

Relevant facts emerging from the Appeal:

Appellant                            :       Mr. R.N. Goel
                                             H-19/56, Sector-7
                                             Rohini, Delhi-110085

Respondent 1                         :       Ms. Anju Mangala

Deputy Secretary/Public Information Officer
Art, Culture and language Department
C-Wing, 7th Floor
Delhi Secretariat
I.P. Estate, New Delhi- 110002

RTI application filed on : 15/01/2008
Reply of the PIO : 12/03/2008
First Appeal filed on : 13/04/2008
First Appellate Authority order : 02/06/2008
Second Appeal filed on : 06/11/2008

Information Sought:

The appellant had sought information regarding an enquiry committee constituted by Art,
Culture & language department, to enquire into financial and administrative irregularities in
Urdu Academy. Irregularities included large scale fraud in illegal appointment without sanctions
and in violation of RRs and finance frauds to the extent of 35,000%, Inquiry committee first
submitted an interim report and later a final report; The information was sought from Ms. Anju
Mangala Deputy Secretary/Public Information Officer ,Art, Culture and language Department
C-Wing, 7th Floor Delhi Secretariat,I.P. Estate, New Delhi.

 Sl.            Information Sought                                  PIO's Reply
 1.    Interim Report of Inquiry Committee.        No interim report was submitted by the
                                                   Enquiry Committee.

2. Whether any action any action has been Inquiry report submitted by the Inquiry
taken against the convener of the Committee was duly signed by all the members
Inquiry Committee for resorting to of the Enquiry Committee.
arbitrary and illegal acts

3. Final Report As documents produced by the complainant
during the meeting were already available with
the committee, hence no signatures were
obtained from the complainant.

Not satisfied by the Reply of PIO the appellant filed First Appeal on 13/04/2008.
First Appellate Authority Ordered:

The SPIO , Department of Art, Culture and Language was directed to provide the copy of
Enquiry within 10 days of issue of this order and SPIO Urdu Academy was directed to take
action on findings of Enquiry Report and submit its report within a month.

However the SPIO has till date not complied with the orders of First Appellate Authority.
Relevant facts emerging during hearing:

The following were present.

Appellant: Absent
Respondent: Ms. Anju Mangala
The respondent has sent the enquiry report to the appellant in pursuance of an earlier order of the
Commission no. CIC/SG/A/2008/0051 of 31/12/2008. The respondent has sent this on
12/1/2009. In view of this the information has been provided to the appellant.

Decision:

The Appeal is disposed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
20-01-2009
(In any case correspondence on this decision, mention the complete decision number.)