Central Information Commission Judgements

Mr.Virender Palgupta vs Government Of Nct Of Delhi on 11 November, 2011

Central Information Commission
Mr.Virender Palgupta vs Government Of Nct Of Delhi on 11 November, 2011
              In the Central Information Commission 
                                                                       at
                                                              New Delhi

                                                                                                  File No: CIC/AD/A/2011/002081
                                                                                                              



Date  of Hearing     :   November 11, 2011

Date of Decision     :   November 11, 2011



Parties:

               Applicant


               Shri Virender Pal Gupta
               MR - 19
               22, Vijay Nagar
               Bawana
               Delhi.

               Applicant   was not   present.
            
               Respondent(s)

               Govt of NCT of Delhi
               Transport Department, Secretariate Branch
               5/9,  Under Hill Road
               Delhi.

               Representative   : Shri Subhash Chandra
                                          Shri Maharaj Singh
                                          Shri Vinod Kumar

                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                             In the Central Information Commission 
                                                              at
                                                     New Delhi
                                                                                                                            
                                                                                          File No: CIC/AD/A/2011/002081


                                                          ORDER

Background

1. The RTI  application dated  11.4.11 was filed by the Applicant with the PIO, Transport Department, 

New Delhi seeking various information related to the inspection of loading vehicles and the company 

that has been contracted  to inspect such vehicles against 10 points.  The PIO replied on  13.5.11 

providing  information against each point. Not satisfied with the information the Applicant filed his first 

appeal on  30.5.11.  The Appellate Authority after holding a hearing on 1.7.11 in which the Appellant 

was also present  decided that while information has been provided the copies of documents have 

not  been  supplied  to    the  Applicant.   He  also   noted  that  the Appellant  had  not   provided the 

additional fee for information against point no.3.  Since the  Appellant  was not able to provide any 

evidence  in   support  of  having   paid the additional fee, he advised the Appellant to deposit the 

requisite fee to obtain the information against point 3.  Being aggrieved with this reply the Appellant 

filed his second appeal before the Commission seeking information  against points 5 to 10.

Decision.

 

2. The   Respondent   during   the   hearing   submitted   that   the   missing   information   has   already   been 

furnished  to the Appellant on 16th July 2011.  However, having noted that the Appellant has filed the 

second appeal even though he has received  the missing information,   the Commission  reviewed 

the   information     sought     against  points  5  to   10,    and  accordingly  directs  the  PIO  to  seek  the 
submission of the third party under section 11 (1)  of the RTI Act as the information sought belongs 

to a third party  and to take a decision based on the third party’s submission.  This exercise to be 

completed by 15 December, 2011. 

3. The Appeal  is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

       1. Shri Virender Pal Gupta
MR – 19
22, Vijay Nagar
Bawana
Delhi.

      

       2. The Public Information Officer
Govt of NCT of Delhi
Transport Department, Secretariate Branch
5/9,  Under Hill Road
Delhi.

3.  The Appellate Authority
Govt of NCT of Delhi
Transport Department, 
O/o JS (Admn)
5/9,  Under Hill Road
Delhi.

4. Officer Incharge, NIC.      

In case, the Commission’s above directives have not been complied with by the , the Appellant/Complainant 
may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving (1) copy of RTI 
application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy of the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint.  In the prayer, the Appellant/Complainant may indicate, what information has not been provided.