Central Information Commission Judgements

Ms.Sushila Jain vs National Commission For Women on 4 May, 2009

Central Information Commission
Ms.Sushila Jain vs National Commission For Women on 4 May, 2009
               Central Information Commission
                                                               CIC/AD/A/09/00279
                                                                 Dated May 4, 2009

Name of the Applicant                    :   Ms.Sushila Jain

Name of the Public Authority             :   National Commission for women

Background

1. The Applicant filed his RTI application dt.6.10.08 with the PIO, NCW. She
requested for the following information with regard to a complaint dt.24.9.08:

i) What action has been taken by the concerned department on the
complaint dt.24.9.08

ii) Whatever action has been taken by the concerned department, the
applicant requires complete action report of the proceedings or inquiry made
or ordered on the complaint dt.24.9.08

iii) If NO action has been taken on the complaint dt.24.9.08, the reasons
for the same to be provided

iv) What is the purpose of NCW, if it can not held a common women of
India upon whom gross injustice has been done

v) NCW is meant to support and help which women of this country? Does
that include helping mothers, sisters, mothers-in-law, sisters-in-law or wives.
To provide reply for each category

vi) Any other information which is fit and proper
On not receiving any reply, she filed an appeal dt.26.12.08 with the
Appellate Authority. The Appellate Authority replied on 3.2.09 stating that
the case No.8/1689/2008/NCW/PR/VG/MB was closed on the following
grounds:

‘There are multifarious litigations pending in Delhi, Moradabad and Allahabad
Court. As the matter is already sub-judice before Hon’ble Court, so the
matter does not come within the purview of the Commission and hence, the
Commission cannot intervene as per its mandate’.
She also added that the PIO has already sent a reply on 4.11.08 under RTI
Act. Aggrieved with this reply, the Applicant filed a second appeal dt.16.2.09
before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for May 4, 2009.

3. Mr. Vijay Kumar, Counsellor represented the Public Authority.

4. The Applicant was present in person during the hearing.

Decision

5. The Appellant stated that he wanted information regarding action taken on his
complaint dated 24.9.08. The Commission directs the CPIO to provide
information with regard to Points (i) , (ii), (iii) 3 within 15 days of the date of
issue of this Order and with regard to Points (iv) and (v) , the Commission
holds that the information sought does not fall under the definition of
‘information’ as given in Section 2(f) of the RTI Act.

6. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Ms.Sushila Jain
H-102, Raj Nagar-II
Palam Colony
New Delhi – 110 045

2. Mr.Yogesh Mehta
The PIO
National Commission for Women
4, Deen Dayal Upadhyaya Marg
New Delhi 110 002

3. Ms.Kusum Mishra
The Appellate Authority
National Commission for Women
4, Deen Dayal Upadhyaya Marg
New Delhi 110 002

4. Officer in charge, NIC

5. Press E Group, CIC