CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/000372/11967
Appeal No. CIC/SG/A/2011/000372
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Rajendrer Kharra
Samarpan Parivar, E-502, Campas No. -2,
Nangloi, Delhi-110041
Respondent : Mr. Prakash Chandra
PIO & Joint Director
Govt. of Delhi, National Capital
S.C./ S.T/ O.B.C/minority Development Department,
B-Block, Second Floor, Vikas Bhawan, I. P. Attest.
New Delhi-110002.
RTI application filed on : 19/05/2010 PIO replied : 16/06/2010 First appeal filed on : 21/06/2010 First Appellate Authority order : 20/07/2011 Second Appeal received on : 18/10/2010 Information sought by the appellant:
The appellant has asked 8 queries in RTI, but finally asking for 4 queries in second appeal:
1. Specify the name, designation and addresses of responsible officers, under which Mr. Chatar
Singh Rachouyia has taken over chaupal?
2. Specify the name of the officers, who are responsible for the chaupal until the authorization
has not given to any person/ association?
3. What action has been taken against Mr. Chatar Singh Rachouyia, who is taking amount for
booking by the SC/ST?
4. Please inform when will be the regar chaupal released from Mr. Chatar Singh Rachouyia?
Grounds of the First Appeal:
Reply was unsatisfactory.
Order of the FAA:
“Whatever information available according to RTI Act 2005 be given within 15 days”.
Ground of the Second Appeal:
The appellant is not satisfied.
Relevant Facts emerging during Hearing:
The following were present
Appellant : Mr. Rajender Khrra;
Respondent : Mr. Naresh Kumar Gupta, Statistical Assistant on behalf of Mr. Prakash Chandra, PIO &
Joint Director;
The information has been provided to the Appellant but he would like to inspect the relevant files.
The PIO is directed to facilitate an inspection of the relevant records by the Appellant on 22 April 2011
from 11.00AM onwards at the Office of the PIO. In case there are any records of file which the appellant
believes should exists, which are not shown to him, he will give this in writing to the PIO at the time of
inspection and the PIO will either give the files/records or give it in writing that such files/records do not
exist.
Decision:
The Appeal is allowed.
The PIO is directed to facilitate an inspection of the records on 22 April 2011 form
11.00AM onwards at the office of the PIO. He will give attested photocopies of records
which the Appellant wants free of cost upto 300 pages.
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
13 April 2011
(In any correspondence on this decision, mention the complete decision number.) (MS)