Central Information Commission Judgements

Mr. Soraj Singh vs O/O The Registrar Cooperative … on 27 November, 2009

Central Information Commission
Mr. Soraj Singh vs O/O The Registrar Cooperative … on 27 November, 2009
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796

                                                     Decision No.CIC/SG/A/2009/002575/5722
                                                           Appeal No. CIC/SG/A/2009/002575

Appellant                                   :       Mr. Soraj Singh,
                                                    8/100, Sector-3, Rajender Nagar,
                                                    (Shahibabad), Gaziabad(UP)

Respondent                                  :       Mr. R.K.Saxena
                                                    Public Information Officer & AR
                                                    O/o the Registrar Cooperative
                                                    Societies, Govt. of NCT of Delhi,
                                                    Parliament Street, New Delhi

RTI application filed on                    :       10/12/2007
PIO replied                                 :       08/01/2008
First Appeal filed on                       :       21/05/2009
First Appellate Authority order             :       Not mentioned
Second Appeal Received on                   :       14/10/2009
Notice of Hearing Sent on                   :       24/10/2009
Hearing Held on                             :       27/11/2009

Appellant sought following information regarding Jyoti Rao Phooley Cooperative (Urban),
Thrift and Credit Society Ltd, Ganga Vihar, Delhi-110094 and Respondent's office, Delhi:
 S.No                   Information Sought                                PIO's Reply
 1.      Name of the person, address, profession to whom Amount Rs. 60000/ shown in budget
         rent paid and provide document regarding in meeting of Society in year 2001,
         ownership of the office (in respect of expenditure was for buying Plot/Building and
         on rent of the office and buying the plot(land) for that time, no Plot/Building were
         office as shown in budget in general meeting of bought.
         society in year 2001)
 2.      For year 2001 to 2006 how much amount During 2001 to 2006, Only one
         withdrawn from the fund of the Society for times, Rs 60000/ was withdrawn on
         buying plot Provide attested photocopy of budget 11/03/2004 to buy the plot/ Building
         for each.                                           for office of the Society.
 3.      The amount funded by the Society for rant of the Till 11/03/204, rant for office of
         office and the details of the person to whom paid. Society was paid because Building
                                                             was bought for the office, after then
                                                             no rant was paid.
 4.      Whether any plot or building bought by the Rs. 60000/ was withdrawn from
         amount what funded in each year till 2006. fund of the Society on 11/03/2004.
         Provide photocopy of the them with full details.
 5.      Name of the Assistant Registrar who approved Ask from Office of Registrar,
         the proposal of increasing interest rate in year Parliament Street.
         2001.
 6.      During period of 2001 to 2006, whether any other Ask from Office of Registrar,
         society except mentioned above society increased Parliament Street.
         interest rate. Provide name of the society and
        amount of interest what increased which was also
        approved by the Office of Registrar.
 7.     Provide details with name of Society controlled Ask from Office of Registrar,
        by the Office of Registrar and what action taken Parliament Street.
        against them who increased interest rate.
Grounds for First Appeal:
Information furnished was misleading and incomplete. In respect of point no. 4 Appellant
requested for photocopy of Sale deed of Plot/Building. From point no.5 to 7 information sought
was not provided.

Order of the First Appellate Authority:
Not enclosed.
The president of Jyoti Rao Phooley T/C Ltd was directed by the Assit. Registrar to forward the
complete information along with photocopies and his office within 7 days.

Grounds for Second Appeal:
Misleading and incomplete information and contradictory information provided. No response
from FAA.

Relevant Facts

emerging during Hearing:

The following were present:

Appellant: Mr. Soraj Singh;

Respondent: Mr. R.K.Saxena, Public Information Officer & AR;

The Appellant would like to inspect the records on 14 December 2009 at 10.30am at the
office of the PIO.

Decision:

The appeal is allowed.

The PIO will facilitate an inspection of the relevant records to the Appellant on 14
December 2009 at 10.30am. The Appellant will be given photocopy of the records that he wants
free of cost upto 100 pages.

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
27 November 2009
(In any correspondence on this decision, mention the complete decision number.)