CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2010/002059/9249
Appeal No. CIC/SG/A/2010/002059
Relevant Facts
emerging from the Appeal:
Appellant : Ms. Nidhi
B-1/192, Paschim Vihar,
New Delhi - 110063.
Respondent : Mr. R. K. Saxena
APIO & Assistant Registrar (SW)
Office of the Registrar of Co-operative Societies
Government of NCT of Delhi
Parliament Street, Old Court’s Building,
New Delhi 110001.
RTI application filed on : 16/02/2010 PIO replied : 05/03/2010 First appeal filed on : 16/03/2010 First Appellate Authority order : 20/04/2010 Second Appeal received on : 16/07/2010 Information Sought
The Appellant sought information regarding –
• Reply to the Appellant’s notice dated 04/12/2009.
Reply of the Public Information Officer (PIO)
RTI application ID No-8231 dated 16.02.2010; it is to inform that the notice has been sent to society for
necessary action under intimation to the appellant.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO.
Order of the First Appellate Authority (FAA):
The FAA directed the PIO to furnish complete information within 21 days from the date of the issuance of
the order.
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO
Relevant Facts emerging during Hearing:
The following were present
Appellant: Ms. Nidhi;
Respondent: Mr. R. K. Saxena, APIO & Assistant Registrar (SW);
The appellant had sought permission from RCS to initiate proceedings against Rao CGHS under
Section 129 of DCS Act on 04/12/2009. Since she received no response she filed the RTI application to
understand what was happening to her application for permission. The PIO replied that her notice has
been sent to the society to get the response from the society. It is amazing that even after seven months of
that the PIO states that RCS has not made up his mind on the mater at all. From the statement of the PIO
it appears that the RCS dose not apply its mind when a member seeks its permission to file a case against
the society. RCS merely seems to act as a postman and then does not bother to act any initiative in the
matter. The PIO had given the information initially and is now directed to provide the information in the
following format to the appellant:
Date on which Name and designation of Action taken Date on which forwarded to
Application received the officer receiving it. Next officer/office.*there will be as many rows as the number of officers who handled the application.
Attested photocopies of all letters and notings will be provided.
Decision:
The Appeal is allowed.
The PIO is directed to give the information as directed above to the appellant before
30 September 2010.
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
10 September 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)