Central Information Commission Judgements

Mr. Ramchand Balani vs Registrar Cooperative Societies on 25 March, 2010

Central Information Commission
Mr. Ramchand Balani vs Registrar Cooperative Societies on 25 March, 2010
                       CENTRAL INFORMATION COMMISSION
                        Club Building, Opposite Ber Sarai Market,
                          Old JNU Campus, New Delhi - 110067.
                                  Tel: +91-11-26161796

                                                     Decision No.CIC/SG/A/2010/000029/6815Adjunct
                                                                  Appeal No. CIC/SG/A/2010/000029
SHOWCAUSE HEARING:

Appellant                                      :       Mr. Ramchand Balani
                                                       M8/D7, MIG Flats,
                                                       Jhulelal Apartments,
                                                       Pitampura, Delhi

Respondent                                     :       Mr. Ved Prakash
                                                       Public Information Officer &
                                                       Assistant Registrar
                                                       Registrar Cooperative Societies
                                                       Parliament Street, New Delhi
w
RTI application filed on                       :       01/10/2009
PIO replied                                    :       30/10/2009
First Appeal filed on                          :       16/11/2009
First Appellate Authority order                :       02/12/2009
Second Appeal Received on                      :       31/12/2009
Notice of Hearing Sent on                      :       12/01/2010
Hearing Held on                                :       12/02/2010

               Information sought                           PIO's Reply
   1. True copy of approval/acceptance of the The audit report has been accepted by the
      audit report by the office of RCS.      Audit Branch of this Department.

   2. Whether the list of members annexed to the           Question & queries does not cover under
      audit report for the year 2007-08 has been           RTI Act. However, the audit report has
      accepted as the correct list of membership of        been accepted by the Audit Branch and
      the society? If not, true copy of the letter         no letter has been issued to the society
      written by AR (NW) to the society pointing           from this Zone.
      out the irregularities in the list and the details
      of and other action taken.
   3. Whether the list of members as on 31/.3/2009         Question & queries does not cover under
      submitted by the society, where the names of         RTI Act. However, the society has not
      nominees of over 550 members have not                mentioned the name of the nominee in
      been recorded, has been accepted by the              the list.
      AR(NW) as the correct list of members of
      the society as required to be submitted under
      rule 33 of the DCS Rules, 2007?
   4. Copies of the soft copy of the list of               Copy of the audit report can be taken
      members as on 31/08/2008 & 31/03/2009                form the RTI Branch after deposited the
      submitted by the society under Rule 33 of the        requisite fees. (hard copy)
      DCS Rules, 2007.
   5. Whether the enrolment of 55 new members              Question & queries does not cover under
                                                                                             Page 1 of 3
        during 2007-08 has been found to be in            RTI Act.
       accordance with the provisions of DCS Act
       & rules and if not, then the details of action
       taken in the matter by AR (NW).
   6. The likely date when the names of 717              Future action is not cover under RTI Act.
       members of the above society as per the list
       as on 31/03/2009 will be published on the
       web-site of the RCS.
   7. Whether the membership of 600 members of           Question & queries does not cover under
       the above society, whose names are presently      RTI Act.
       displayed on the web-site of RCS, has been
       approved by the office of RCS?
   8. Whether the society has submitted the              Question & queries does not cover under
       required information for verification of          RTI Act.
       membership for the purpose of regularization
       of allotment of flats made by it on its own
       which has been pending for nearly two
       decades.
   9. The details of action taken by the present AR      Future action is not cover under RTI Act.
       (NW) since the date of assuming his
       appointment till date to obtain the required
       information for verification of membership
       for regularization of allotment of flats. If no
       action has been taken, the likely time frame
       within which the AR (NW)/ office RCS will
       take action in the matter.
   10. With reference to sub-Para 2(e) above, true       This information pertains to the society's
       copy of the resolution of the managing            record and the information is not pertain
       committee submitted by the society in             to this office.
       compliance of Rule 25 (4) of the DCS Rules,
       2007 for enrolment of Shri Sukhdev Ambani
       (membership No. 2494) and the date of
       receipt of same and the diary number as per
       the mail receipt register of AR(NW).

Grounds for First Appeal:
Appellant sought information regarding Para 2 to 10.
The SPIO of deliberately violating the provisions of sec 7(1) of RTI Act, 2005 and denying the
information which ought to be available in his office be forthwith brought to the notice of the RCS.

Order of the First Appellate Authority:
"The SPIO is directed to provide the information within 15 days from today."

Grounds for Second Appeal:
No information had been provided by the SPIO after the order of FAA.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Ramchand Balani;

Respondent: Mr. Ved Prakash, Public Information Officer & Assistant Registrar;
The PIO was supposed to provide the complete information with 15 days from the FAA’s order on
02/12/2009. The PIO has brought the information only during the hearing which is given to the
Page 2 of 3
appellant before the Commission. Even now some of the information is missing. The PIO is directed to
provide the information to the Appellant within 15 days of the Appellant giving the deficiencies.

Decision dated 12/02/2010:

The appeal was allowed. The PIO will give the information within 15 days after Appellant giving
the deficiencies. The issue before the Commission is of not supplying the complete, required
information by the PIO within 30 days as required by the law. From the facts before the
Commission it was apparent that the PIO is guilty of not furnishing information within the time
specified under sub-section (1) of Section 7 by not replying within 30 days, as per the requirement of
the RTI Act. He had further refused to obey the orders of his superior officer, which raises a reasonable
doubt that the denial of information may also be malafide. The First Appellate Authority had clearly
ordered the information to be given. It appeared that the PIO’s actions attract the penal provisions of
Section 20 (1). A showcause notice was being issued to him, and he was directed to present himself
before the Commission at the above address on 25 March 2010 at 12.00 noon alongwith his written
submissions showing cause why penalty should not be imposed on him as mandated under Section 20
(1). He will also submit proof of having given the information to the appellant.

Facts emerging during show cause hearing dated 25/03/2010:

Appellant: Mr. R. C. Balani
Respondent: Mr. Ved Prakash, Asstt. Registrar (NW) & the PIO, RCS;
Mr. Ved Prakash, Asstt. Registrar (NW) & the PIO, RCS has not given any reasonable cause for non-
compliance of the FAA’s order dated 02/12/2009, in which the FAA had directed the SPIO, Mr. Ved
Prakash to provide the information to the Appellant within 15 days. He has further stated that after the
order of the Commission dated 12/02/2010 the Appellant never informed him personally about the
deficiencies in the reply to the RTI application. However, the Appellant has stated that he had
submitted a letter dated 15/02/2010 describing the deficiencies in the reply in the office of RCS,
Sansad Marg, New Delhi on 15/02/2010 by hand. The Appellant has also provided the copy of the said
letter dated 15/02/2010 bearing the receiving stamp of the RCS office dated 15/02/2010 to the
Commission. The PIO has not provided complete information to the Appellant till date.

The PIO has not yet provided the information to the Appellant and stating that he needs help from the
appellant to be able to provide the information. The PIO’s excuse is sounding like a very lame excuse.
The First Appellate Authority had ordered on 02/12/2009 that the information should be provided with
in 15 days i.e. by 17/12/2009. The FAA also clearly indentified that the PIO was to supply specific
reply as per record available to query- 2, 3, 4, 5, 7, 8 & 9. Yet the PIO gave the reply on this on
11/02/2010. The Appellant was not happy with the information provided and was asked to give a list
of deficiencies which he gave to the Respondent on 15/02/2010. It appears that as far as deficiencies
are concerned there are some issues of interpretation. The Appellant would like to inspect the records.
The Commission directs the PIO to facilitate an inspection of the records by the Appellant on 07 April
2010. The PIO will give photocopies of records which the Appellant wants free of cost upto 300 pages
duly attested. If any of the records about which information has been given do not exist this will be
stated.

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 March 2010
(In any correspondence on this decision, mention the complete decision number.)(k.j.)

Page 3 of 3