Central Information Commission Judgements

Mr.Rajinder Narang vs Ministry Of Corporate Affairs on 30 June, 2011

Central Information Commission
Mr.Rajinder Narang vs Ministry Of Corporate Affairs on 30 June, 2011
                          Central Information Commission
               Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                       Bhikaji Cama Place, New Delhi­110066
                      Web: www.cic.gov.in Tel No: 26167931

                                                             Case No. CIC/SS/A/2011/000609

Name of Appellant               :       Shri Rajinder Narang

Name of Respondent              :       The Institute of Chartered Accountants of India

Date of Hearing                 :       20.06.2011

                                            ORDER

Shri Rajinder Narang, the appellant has filed this appeal dated 28.2.2011 before
the Commission against the Institute of Chartered Accountants of India, New Delhi for not
providing information to his RTI request dated 6.10.2010, which came up for hearing on
20.06.2011. The appellant was present in person, whereas the respondents were
represented by Shri N.P. Singh, FAA, Ms. Seema Gerotra, CPIO, Shri G. Ranganathan,
DS and Shri D.K. Mishra, E.O.

2. The appellant filed RTI-request dated 6.10.2010 seeking information on two RTI-
queries pertaining to election of twentieth Regional Council of NIRC and the appellant
contested the election against Ballot number 25 – (1) Preference wise detail of votes in which
CA Ramen Seth received first preference votes; and (2) Approximated 402 votes of CA Ramen
Seth (Ballot No. 26) were not distributed to anyone – Give preference wise detail of these votes.
The CPIO, vide letter No. ICAI:RTIA:CPIP:1167:2010 dated 2.11.2010 has provided point-
wise reply to the appellant and has further clarified that a copy of the result sheet
containing stage wise result of election (first preference votes secured by each candidate
as also the votes secured by them in subsequent round(s) has already been circulated to
all candidates for election to the Northern India Regional Council vide letter dated
6.1.2010.

3. Aggrieved by the reply of CPIO, the appellant preferred first-appeal dated nil. The
FAA vide order No. 29-CA/RTI/AA-139/2010 dated 28.12.2010 has upheld the decision of
CPIO.

-2-

Case No. CIC/SS/A/2011/000609

5. After hearing the parties and perusing the relevant documents on file, the
Commission observes that requested information as per their Rules has been provided to
the appellant. The decision of respondent is upheld.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
30.06.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Rajinder Narang,
25, Tau Devi Lal Market,
Fatehabad-125050 (Haryana).

The CPIO,
The Institute of Chartered Accountants of India,
“ICAI Bhawan”, Indraprastha Marg,
New Delhi-110002.

The FAA,
The Institute of Chartered Accountants of India,
“ICAI Bhawan”, Indraprastha Marg,
New Delhi-110002.