Central Information Commission Judgements

Mr.S C Rawat vs Registrar Cooperative Society, … on 5 August, 2011

Central Information Commission
Mr.S C Rawat vs Registrar Cooperative Society, … on 5 August, 2011
                        In the Central Information Commission 
                                                     at
                                                 New Delhi

                                                                   File No: CIC/SG/A/2011/000001635­AD


Date of Hearing :  August 5, 2011

Date of Decision :  August 5, 2011




Parties:

           Appellant


           Shri C.B. Rawat
           Flat No. 11, Nav Jagriti Apartment,
           Plot No. C­11, Vasundra Enclave,
           Delhi 110 096

           The Appellant was present. 

           Respondents


           The Registrar of Co­operative Society
           Old Courts Building, Parliament Street,
           New Delhi 110 001



           Represented by: Shri Shiv Shankar P, Inspector



                         Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                            at
                                                    New Delhi

                                                                              File No: CIC/SG/A/2011/000001635­AD


                                                         ORDER

Background

1. The Applicant, through his RTI­application dated 03.03.2011, filed with the PIO, RCS, New Delhi, 

wanted to know whether the stay orders in respect of 3 different cases (viz., 1. election of the society; 

2. appointment of administrator in the society; and 3. Irregularities committed by the management of  

the society) are in operation or not. The PIO, on 06.04.2011, informed the Applicant that no records 

relating to the above queries are available with them. He, however, suggested   that the Appellant 

may   like   to   inspect   the   records.     The   Appellate   Authority,   on   11.05.2011,   in   response   to   the 

Appellant’s  1st­appeal  to  him,  asked the PIO to give point­wise reply to the Appellant. The PIO, 

accordingly, on 19.5.2011, informed the Appellant that a letter is being issued to the F C Delhi for 

knowing the factual position. The Appellant thereafter filed the present petition (dated 10.06.2011) 

before the Commission stating that no information has been furnished to him.

Decision

2. Heard submissions.

3. It is noted that the Appellant is only interested in knowing the current status of the stay orders issued 

in respect of the cases mentioned in his RTI­application which the PIO has not been able to inform 

him till date. The PIO, however, according to his representative, has recently sent copies of stay 

orders to the Appellant on 01.08.2011 which the Appellant has not received.

4. In view of the above, it is, therefore, directed that the PIO shall, within 2 weeks of receipt of this 

order,  furnish the current status of the above stay orders to the Appellant along with copies of stay 

orders. He shall also show cause as to why penalty under Section 20(1) of the RTI­Act should not be 
imposed on him for not giving this information to the Appellant despite AA’s order.   Returnable 

within 2 weeks of receipt of this order.

5. Appeal is disposed of with the above directives.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri C.B. Rawat
Flat No. 11, Nav Jagriti Apartment,
Plot No. C­11, Vasundra Enclave,
Delhi 110 096

2. The Appellate Authority
The Registrar of Co­operative Society
Office of the Addl. Registrar
Old Courts Building, Parliament Street,
New Delhi 110 001

3. Public Information Officer
The Registrar of Co­operative Society
Office of the Assistant Registrar
Old Courts Building, Parliament Street,
New Delhi 110 001

4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.