CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No.CIC/SG/A/2009/002581/5728
Appeal No. CIC/SG/A/2009/002581
Appellant : Mr. Subodh Kumar Wadhwa,
Room No. 204, 2nd Floor,
C-1, Kiran Smarak Sadan Naraina
Village, New Delhi 110028
Respondent : Public Information Officer
O/o the Superintending Engineer
Nigam Bhawan, D. B Gupta Road,
Anand Parbat, Karol Bagh,
New Delhi-110005
RTI application filed on : 22/04/2009
PIO replied : 19/05/2009
First Appeal filed on : 22/06/2009
First Appellate Authority order : 30/07/2009
Second Appeal Received on : 15/10/2009
Notice of Hearing Sent on : 24/10/2009
Hearing Held on : 27/11/2009
Information sought:
Appellant sought information as response on decision undertaken on Status of Action-as per
order of CIC decision no. CIC/SG/A/2009/000224/2341 dated. 23/03/2009. (Copy enclosed and
marked as 3.). Appellant requested a proof of information sent/provided.
PIO's Reply:
Appellant was informed that in compliance of CIC order dated 23/03/2009, reply to Appellant
was sent vide letter dated 17/04/2009 and reply to CIC was sent dated 28/04/2009. The copy of
reply and postage register consists of 8 pages and photocopy thereof could be obtained on
payment of Rs.16/ - @2/-per page).
Grounds for First Appeal:
Not enclosed.
Order of the First Appellate Authority:
FAA agreed that information provided was incomplete.
The PIO was directed to provide the rest of the information available with him on record to the
Appellant, within a week of the issue of the order.
Grounds for Second Appeal:
Not provided complete and correct information within 30 days.
The reply to point no.(ii), actual date of reply sent to Appellant is wrongly said, on record to fool
authorities, including as per decision it should be submitted before 16/04/2009, the IC/CIC
directions were ignored by the PIO. On record it was wrongly submitted on record, as per speed
post receipt, evidence it was sent on 22/04/2009.
Relevant Facts
emerging during Hearing:
The following were present:
Appellant: Mr. Subodh Kumar Wadhwa;
Respondent: Mr. Shmujataba, AE (M-I) on behalf of Mr. Suresh Chandra, Public Information
Officer & SE;
The information has been provided to the Appellant.
Decision:
The appeal is disposed.
The information has been provided.
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.)