Loading...

Central Information Commission Judgements

Mr.Sanjay Chiripal vs Government Of Nct Of Delhi on 22 November, 2011

Central Information Commission
Mr.Sanjay Chiripal vs Government Of Nct Of Delhi on 22 November, 2011
                        In the Central Information Commission 
                                                      at
                                               New Delhi

 1     CIC/AD/C/2011/001522                                2     CIC/AD/C/2011/001523
 3     CIC/AD/C/2011/001524                                4     CIC/AD/C/2011/001525
 5     CIC/AD/C/2011/001526                                6     CIC/AD/C/2011/001612
 7     CIC/AD/C/2011/001613                                8     CIC/AD/C/2011/001614
 9     CIC/AD/C/2011/001615                               10     CIC/AD/C/2011/001616
 11    CIC/AD/C/2011/001617                               12     CIC/AD/C/2011/001618
 13    CIC/AD/C/2011/001619                               14     CIC/AD/C/2011/001620
 15    CIC/AD/C/2011/001621                               16     CIC/AD/C/2011/001622
 17    CIC/AD/C/2011/001623                               18




Date  of Hearing :  November 22, 2011

Date of Decision :  November 22, 2011


Parties:

           Applicant

           Shri. Sanjay Chiripal
           N­1, Rivierra Apartments
           45 Mall Road
           Delhi 110 054

           The Applicant was present during the hearing

           Respondents

           Registrar Co­operative Societies
           Parliament Street
           New Delhi 110 001

           Represented by : Shri. L.C.Meena, Asst. Registrar




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

     1   CIC/AD/C/2011/001522                                2    CIC/AD/C/2011/001523
     3   CIC/AD/C/2011/001524                                4    CIC/AD/C/2011/001525
     5   CIC/AD/C/2011/001526                                6    CIC/AD/C/2011/001612
     7   CIC/AD/C/2011/001613                                8    CIC/AD/C/2011/001614
     9   CIC/AD/C/2011/001615                             10      CIC/AD/C/2011/001616
 11      CIC/AD/C/2011/001617                             12      CIC/AD/C/2011/001618
 13      CIC/AD/C/2011/001619                             14      CIC/AD/C/2011/001620
 15      CIC/AD/C/2011/001621                             16      CIC/AD/C/2011/001622
 17      CIC/AD/C/2011/001623                             18


                                                     ORDER

Background

CIC/AD/C/2011/001522

1. The Applicant filed an RTI Application dt.11.7.11 with the PIO, RCS seeking the following information 

since 1.1.06 with regard to Riviera Apartments., OCHS Limited:

‘Kindly provide a list of all pending dues from members(of monthly maintenance) as on 11.7.11.  Also  

provide details of action taken since 11.5.11 till date on members from whom dues exceed Rupees  

three thousand only(as per the resolution of General Body meeting)’

On not receiving any reply, the Applicant filed a complaint dt.13.8.11 before CIC.

CIC/AD/C/2011/001523

2. The Applicant filed an RTI Application dt.11.7.11 with the PIO, RCS seeking the following information 

since 1.1.06 with regard to Riviera Apartments., OCHS Limited:

‘Kindly provide certified copies of all letters/representations etc., received from the office of the RCS  

and/or the Returning officer of the society from 11.5.11 till date and which have been addressed to  

the Administrator of the Society and have been received either at the office of the society or the office  

of the Administrator.  Also provide details of all actions taken on the said letters/representations by  

the Administrator of the Society.  Also provide certified copies of any/all letters written in response to  
the said letters/representations received by the Administrator either at the office of the society or the  

office of the Administrator’

On not receiving any reply, the Applicant filed a complaint dt.13.8.11 before CIC.

CIC/AD/C/2011/001524

3. The Applicant filed an RTI Application dt.11.7.11 with the PIO, RCS seeking the following information 

since 1.1.06 with regard to Riviera Apartments., OCHS Limited:

‘What action has been taken by the Administrator of the Society in his official capacity regarding the  

pending bill of Delhi Jal Board pertaining to the Society’.

On not receiving any reply, the Applicant filed a complaint dt.13.8.11 before CIC.

CIC/AD/C/2011/001525

4. The Applicant filed an RTI Application dt.11.7.11 with the PIO, RCS seeking the following information 

since 1.1.06 with regard to Riviera Apartments., OCHS Limited:

‘Kindly provide list of all pending court cases (in any competent court of law) involving the society and  

their next date of hearings.  What is the present status of the appeal filed by Shri. G.S.Saini in Delhi  

Cooperative Tribunal against the Arbitration Award dt.1.4.11.   Did the new Administrator submit a  

vakalatnama on 4.6.11 and 1.7.11 before DCT in the appeal filed by Shri. G.S.Saini’.

On not receiving any reply, the Applicant filed a complaint dt.13.8.11 before CIC.

CIC/AD/C/2011/001526

5. The Applicant filed an RTI Application dt.11.7.11 with the PIO, RCS seeking the following information 

since 1.1.06 with regard to Riviera Apartments., OCHS Limited:

‘Kindly provide certified copies of all/any resolutions as passed by Shri. K.S.Singh, Administrator of  

the Society.’.

On not receiving any reply, the Applicant filed a complaint dt.13.8.11 before CIC.

CIC/AD/C/2011/001612

6. The Applicant filed an RTI Application dt.8.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Shri. P.K.Vashist, Mnager of the society Riviera Apartments., OCHS Limited:

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001613

7. The Applicant filed an RTI Application dt.8.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Riviera Apartments., OCHS Limited:

‘Shri. P.K.Vashist appeared on 5.8.11 before Delhi Cooperative Tribunal.   Kindly provide certified  

copy of the Authority letter that was given by the Administrator of the society to Shri. P.K.Vashist to  

appear before DCT on 5.8.11.  From when and which date has Shri. P.K.Vashist taken charge of the  

society as the manager of the society’

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001614

8. The Applicant filed an RTI Application dt.8.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Riviera Apartments., OCHS Limited:

‘An  agenda notice  dated  29.7.11 was issued by Shri. K.S.Singh, Administrator of the Society to  

convene an SGBM on 7.8.11 in the society.  On whose requisition the said SGBM was called by the  

Administrator of the Society.  What was the source of the Agenda notice points issued on 29.7.11 by  

the Administrator of the Society’

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001615

9. The Applicant filed an RTI Application dt.8.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Riviera Apartments., OCHS Limited:

‘An award dated 1.4.11 was awarded in favour of the Society by the Arbitrator Shri. Prakash Chandra  

in the matter of Riviera Apartments versus G.S.Saini.   The time given by the Arbitrator was two  

months to pay back the money to the society and which was till 31.5.11.  There was no stay on the  

award till 4.7.11.   Did Shri. K.S.Singh, Administrator of the Society file any execution proceedings  

against the award dated 1.4.11 from 1.6.11 till 4.7.11.  if yes, certified copies may be provided.  What  
action has been taken by the Administrator on the representations dt.7.6.11 and 27.6.11 submitted  

by him and certified copies of all actions taken to be provided’

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001616

10. The Applicant filed an RTI Application dt.8.8.11 with the PIO, RCS seeking the action taken on his 

representations dt.7.6.11, 29.6.11, 5.7.11, 9.7.11, 13.7.11, 14.7.11, 21.7.11, 22.7.11, 27.7.11 and 

31.7.11 submitted by him.   He wanted the certified copies of the all the actions taken and certified 

copies of the file notings that have been initiated for taking actions on the said representation.

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001617

11. The Applicant filed an RTI Application dt.8.8.11 with the PIO, RCS seeking the information about 

Shri. M.S.Yadav and Shri. P.K.Vashist, Managers of the society.

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001618

12. The Applicant filed an RTI Application dt.8.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Riviera Apartments., OCHS Limited:

‘kindly provide certified copies of all the vouchers pertaining o expenses of any kind of the society  

from 11.5.11 till date’

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001619

13. The Applicant filed an RTI Application dt.2.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Riviera Apartments., OCHS Limited:

‘What  action  has  been  taken   by  the  present  Administrator  of  the  society  in   his  official  capacity  

regarding the pending bill of Delhi Jal Board pertaining to the society from 11.5.11 till date.  Details of  

all the actions taken may be provided together with the certified copies of the correspondence done  

in this regard.’
On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001620

14. The Applicant filed an RTI Application dt.2.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Riviera Apartments., OCHS Limited:

‘Kindly provide a list of all pending dues from members(of monthly maintenance) as on 2.8.11.  Also  

provide details of action taken since 11.5.11 till date on members from whom dues exceed Rupees  

three thousand only(as per the resolution of General Body meeting)’

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001621

15. The Applicant filed an RTI Application dt.2.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Riviera Apartments., OCHS Limited:

‘Kindly provide certified copies of all/any resolutions as passed by Shri. K.S.Singh, Administrator of  

the Society from 11.5.11 till date.’.

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001622

16. The Applicant filed an RTI Application dt.2.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to Riviera Apartments., OCHS Limited:

‘An agenda notice dated 30.7.11 was issued by the Administrator of the Society to convene a SGBM  

on   7.8.11   in   the   society.     Kindly  provide  a   certified  copy  of  the  requisition  letter  received  from  

members of the society on the basis of which this SGBM has been called’.

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

CIC/AD/C/2011/001623

17. The Applicant filed an RTI Application dt.2.8.11 with the PIO, RCS seeking the information since 

1.1.05 with regard to the Society Riviera Apartments., OCHS Limited:

‘Kindly provide certified copies of all the letters/representations etc. received from the office of the  

RCS   and/or   the   Returning   officer   of   the   Society   from   11.7.11   till   date   and   which   have   been  

addressed to the Administrator of the Society and have been received either at the office of the  
society   or   the  office  of   the  Administrator.    Also  provide  details  of  all  actions  taken  on  the  said  

letters/representations by the Administrator of the society.   Also provide certified copies of any/all  

letters written in response to the said letters/representations received by the Administrator either at  

the office of the society or the office of the Administrator’.

On not receiving any reply, the Applicant filed a complaint dt.14.9.11 before CIC.

Decision

17. During the hearing, the Complainant submitted that none of his RTI Applications has been responded 

to either by the Riviera Apartments., OCHS Limited Society or by the RCS while relying upon the CIC 

Decision No.CIC/SG/A/2009/000269/2822 dt.20.4.09 in which the Commission had decided that the 

Society is a Public Authority.   He added that the  petition filed by the RCS against this order was also 

dismissed by the competent court who upheld the decision of the Commission.   

The Complainant also produced before the Commission a letter dt.7.10.11 written by the Manager of 

the Society who stated that the Administrator Shri. K.S.Singh has not replied to any RTI Applications 

either u/s139 of the DCS Act 2003 and/or RTI Act 2005.   The Complainant further added that no 

response   has   been   received   from   the   Society   even   after   several   reminders.   In   support   of   his 

contention, he produced before the Commission the relevant extract of the Supreme Court judgment 

in   the   case   of   Mehsana   District   Central   Cooperative   Bank   Ltd   Vs.   State   of   Gujarat   which   is 

reproduced below:

‘…..Acts and Rules are made to be followed and not to be violated.  When the Statute prescribes the  

norms to be followed, it has to be in that fashion.  Converse would be contrary to law.  If there is any  

allegation of violation of statutory rules which have been brought to the notice of the authorities and if  

the   concerned   authorities   do   not  perform  their  statutory  obligation,  as  in  the  present  case,  any  

aggrieved  citizen  can  always  bring to the notice of the High Court about the inaction about the  

inaction of the statutory authorities and in such event it would always be open to the High Court to  

pass an appropriate order as deemed fit and proper in the facts and circumstances of the case…’

The Respondents on the other hand submitted that the Administrator had relinquished his  duty on 

12.9.11 and that he is no longer in service and that the RTI application was not responded to since no 

one had been posted as the Administrator cum PIO till recently ie. on 15.11.11 . The Respondents 

further   added   that   all   the   RTI   applications   which   are   pending   are   being   replied   to   by   the   new 
Administrator.  He assured the Commission that information sought by the Appellant will be provided 

to him as all RTI Applications  were transferred to the Administrator once again on 18.11.11.   

18. It is clear from the discussions that took place during the hearing that the Appellant is aggrieved with 

the fact that the PIO of the Registrar of Cooperative Societies have not bothered to  reply to his 16 

RTI   application   even   though     he   was   aware   of   the   fact   that   the   Administrator   cum   PIO   had 

relinquished charge several months ago and that it is for the RCS to appoint the Administrator, well in 

time.  Not taking on this responsibility and not furnishing the information on time by the RCS, even 

after the PIO was absent for months has clearly   caused significant detriment to the Appellant in 

terms of loss of his time and finances while approaching the Commission in each case, besides 

causing   him   unwarranted   harassment.      The  Commission,  therefore  directs  the  Public  Authority 

(Registrar of Cooperative Societies) to compensate the Appellant u/s 19(8)(b) of the RTI Act with 

Rs, 4,000/­ for such loss and  detriment suffered. 

19. The PIO, RCS to forward a copy of this order to the Administrator with the direction that he  furnish 

the information as available in the records of the Public Authority i.e. the Housing Society to the 

Complainant by 25.12.11.

19. The PIO, RCS   is also directed to explain as to why no action has been taken with regard to the 

disposal of RTI Applications received by them with regard to the  Housing Society although they were 

well aware that the  Adminsitrator has relinquished charge.     He is directed to submit his written 

response so as to reach the Commission by 29.12.11.

20. The Complaints are disposed of with the above directions.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri. Sanjay Chiripal
N­1, Rivierra Apartments
45 Mall Road
Delhi 110 054

2. The Public Information Officer
Registrar Co­operative Societies
Parliament Street
New Delhi 110 001

3. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.