Central Information Commission Judgements

Mr.Shyam Lal Jain vs Government Of Nct Of Delhi on 18 April, 2011

Central Information Commission
Mr.Shyam Lal Jain vs Government Of Nct Of Delhi on 18 April, 2011
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                            Decision No. CIC/SG/C/2010/000538/12030
                                                                Complaint No. CIC/SG/C/2010/000538

Complainant                                       :           Mr. Shyam Lal Jain,
                                                              S/o Mr. Mahabir Prasad Jain,
                                                              Gandhi Road, Kasba-Badota,
                                                              Tehsil-Badota, Distt.-Baghpat,
                                                              Uttar Pradesh

Respondent                                         :          The Regional Manager
                                                              Shyam Indus Power Solutions Pvt. Ltd.
                                                              129, Transport Sector, Rohtak Road,
                                                              Punjabi Bagh, New Delhi-110035

Facts

arising from the complaint:

Mr. Shyam Lal Jain had filed a RTI application with Regional Manager, Shyam
Indus Power Solutions Pvt. Ltd. on 04/03/2010 asking for certain information. On not
having received any information within the mandated time the Complainant filed a
Complaint under Section 18 of the RTI Act with the Commission. On this basis, the
Commission issued a notice on 29/06/2010 to both the parties directing them to furnish
some information with respect to the establishment, control and finance of Shyam Indus
Power Solutions Pvt. Ltd. to the Commission before 25/07/2010.

The Respondent has informed the Commission vide letter dated 07/07/2010 that
Shyam Indus Power Solution Pvt. Limited is a Private Limited company incorporated
under the Companies Act, 1956 and is neither established by the parliament or state
legislature nor by any notification or order made by the appropriate government. It has
also been mentioned that this company is being controlled by its Board of Directors not
by the Government and is not financed directly/indirectly by any Government. Further,
the Commission has still not received any communication from the Complainant in
response to Commission’s notice dated 29/06/2010.

In view of the above stated facts, it is apparent that Shyam Indus Power
Solutions Pvt. Ltd. is not a public authority and as such is not covered under within the
meaning of Section 2(h) of the RTI Act, 2005.

Decision:

The Complaint is disposed off.

Shailesh Gandhi
Information Commissioner
18 April 2011

(For any further correspondence in this matter, please quote the file no. mentioned above)(RA)