Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal : No. CIC/DS/A/2010/001850
Appellant /Complainant : Sh. Sham Lal, Chandigarh
Public Authority : Directorate of Estates,
Chandigarh
( Sh. Ram Singh, AEM/CPIO and
Sh.Sushil
Soni, HC/Acctt.)
Date of Hearing : 25/02/2011
Date of Decision : 25/02/2011
Facts
:
1. Sh. Sham Lal preferred RTI request dated
6.5.2010 in his capacity as Secretary of the Kendriya
Sakarth Karamchari Awasiya Sudhar Kalyan Sabha and
sought information from the CPIO, O/O the Assistant
Estate Manager, Kendriya Sadan, Sector 9A,
Chandigarh, through five points pertaining to
allotment/cancellation/subletting of quarters of
GPRA Colony, Sector 7 and action taken by the Public
Authority to remove subletting. Information was
also sought on action taken on five letters submitted
by the appellant during 20092010, to which they have
not received any reply – enclosed herewith as Annexure
‘A’.
2. The CPIO, vide letter dated 26.5.2010,
denied disclosure of information on the ground that
the Act gives right to information only to the
citizens of India and that the RTI application has
been made on behalf of an Association. CPIO had also
returned the IPO of Rs.10/ to the appellant.
3. Not being satisfied by the above order, the
appellant preferred appeal dated 10.6.2010 before the
First Appellate Authority, who disposed of the matter
vide order dated 9.7.2010 by upholding the order of
the CPIO.
4. The appellant challenged the above orders
by preferring second appeal before the Commission.
The matter is heard today. Both parties were
presented arguments in support of their positions.
Decision
5. After hearing both parties, the Commission
clarifies that there is no bar on providing
information to registered bodies which are legal
entities, if the RTI application and the first appeal
are signed by the same office bearer, whose identity
is established. Therefore, respondent is directed to
furnish the requested information to the appellant
restricted to a period of one year from 5.5.2009 to
5.5.2010 as agreed to by the appellant. Appellant
has returned the IPO of Rs.10/ as prescribed fee for
presenting an RTI application to the respondent at
the hearing. The information as requested under
points 14 and 6 be provided within four weeks of
the receipt of the order alongwith action taken on
all letters of the appellant as listed at point 5.
6. Order as above.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T. K. Mohapatra)
Under Secretary & Dy. Registrar
Tel No. 01126105027
Copy to: