Central Information Commission Judgements

Mr.Vinod Kumar vs Government Of Nct Of Delhi on 24 May, 2011

Central Information Commission
Mr.Vinod Kumar vs Government Of Nct Of Delhi on 24 May, 2011
                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                              Decision No. CIC/SG/A/2011/000717/12491
                                                                      Appeal No. CIC/SG/A/2011/000717

Relevant Facts

emerging from the Appeal:

Appellant                             :       Mr. Vinod Kumar
                                              Verma Road, Gupta Enclave,
                                              Vikas Nagar, Delhi - 110059.

Respondent                            :       Mr. Prakash Chand
                                              Public Information Officer &
                                              Dy. Controller of Accounts (Admin)
                                              Government of NCT of Delhi
                                              Principal Account Office,
                                              Vikash Bhavan IP Estate, New Delhi.

RTI application filed on              :       28/09/2010
PIO replied                           :       21/10/2010
First appeal filed on                 :       02/11/2010
First Appellate Authority order       :       25/11/2010
Second Appeal received on             :       14/03/2011
Notice of Hearing sent on             :       25/04/2011
Hearing held on                       :       24/05/2011

Information sought by the appellant:

Information sought under RTI Act-2005 about GSV Sector-3 Rohini coming under payment control of
PAO-25 and willing to get certified copies, soft copy in CD of the desired record or details of payments in
central server of the office. the desired record or details of payments in central server of your office. The
appellant identity may not be disclosed to anybody in school as per Decisions of CIC in various cases and
for security purpose and any possibility of influence:

1. Certified copies of each bill related to Boys fund, Yuva, Bala, VKS, PTA, Sports, Science, PWF, other
any bill related to purchase of any item etc. w.e.f. 01.07.06 to 31.08.10 for more than Rs.2000/- put up by
school authorities for payment and payment made by PAO-35.

PIO Reply:

The information sought by the appellant prior to 1.8.2007 is not available in electronic fonn also it is quite
voluminous and to locate the same would involve diversion of existing manpower resources. The
information w.e.f 1.8.2007 to 31/08/2010 select row from comprises of 30 Pages which could be
obtained from this office by paying Rs. 60/- @ Rs. 2/- per page.

Grounds of the First Appeal:

Not mentioned.

Order of the FAA:

Mr. Manoj representing the Appellant deposited Rs.60/- and received 30 pages of information.
Ground of the Second Appeal:

PIO refused to provide information by taking wrong advantage of section 7(9) as certified copies of the
record sought available in with PAO-25 (Bills of GSV Sector- 3 for which Pay & Accounts Office-25
made payment and also available for general/special audit of the audit department.

Relevant Facts emerging during Hearing:

The following were present
Appellant : Absent;

Respondent : Mr. S. K. Ranjan, Accounts Officer and Mr. T. V. Raman, Assistant Accounts officer on
behalf of Mr. Prakash Chand , Public Information Officer & Dy. Controller of Accounts
(Admin);

The PIO states that he has provided all the information to the appellant after he paid the fees about
which he was informed in less than 30 days. It appears that the information has been provided.

Decision:

The Appeal is disposed.

The information available on the records appears to have 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
24 May 2011
(In any correspondence on this decision, mention the complete decision number.) (MC)