CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002761/10295
Appeal No. CIC/SG/A/2010/002761
Relevant Facts
emerging from the Appeal:
Appellant : Mrs. Valsala Vasudevan,
1056/8, Swastik Apartment,
Flat No. 203, Mehrauli,
New Delhi-110030.
Respondent : Ms. Mithlesh Gupta
PIO & Assistant Registrar (Bkg.)
Registrar of Cooperatives Societies
Parliament Street, Old Court Building,
New Delhi-110001.
RTI application filed on : 01/07/2010
PIO replied : 27/07/2010
First appeal filed on : not enclosed
First Appellate Authority order : 16/08/2010
Second Appeal received on : 29/09/2010
S. No Information Sought
1. Certified copy of Service Rule of Employee of the Saini Coop. T/C Society Ltd.
2. Pay scale and arrears of the Appellant’s service and salary register detail attached
with appointment letter, permanent letter, scale pay letter.
Reply of the Public information Officer:
The PIO in his reply stated that the information asked for does not pertain to their office but to Saini
Coop. T/C Society Ltd records. These records were available with them.
Grounds for the First Appeal:
Not enclosed.
Order of the First Appellate Authority (FAA):
The First Appellate Authority in its order directed the PIO to re-check the record received from the
society, records available with him and provide requisite information to the Appellant within two weeks
of the issue of the order.
Grounds for the Second Appeal:
Non-compliance of the order of the First Appellate Authority.
Relevant Facts emerging during Hearing:
The following were present:
Appellant: Mrs. Valsala Vasudevan;
Respondent: Ms. Mithlesh Gupta, PIO & Assistant Registrar (Bkg.);
The Appellant is seeking information relating to Saini Coop. T/C Society Ltd which is not
available with the Public Authority. Since the society does not appear to be a Public Authority the
Respondent cannot transfer the RTI application to it. The Respondent has clearly stated that she is
not able to provide the information since the public authority does not hold it.
Decision:
The Appeal is disposed.
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
03 December 2010
(In any correspondence on this decision, mention the complete decision number.) (GJ)