CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SG/A/2011/002013/15390
Appeal No. CIC/SG/A/2011/002013
Relevant Facts
emerging from the Appeal:
Appellant : Shri. D.V. Kapil,
B-10 Shahpura, Bhopal,
Madhya Pradesh.
Respondent : Public Information Officer
Ministry of Environment and Forest,
O/o The Under Secretary (IFS-II),
Paryavaran Bhavan, CGO Complex,
Lodhi Road, New Delhi - 110510.
RTI application filed on : 27/01/2011
PIO replied : 28/03/2011
First appeal filed on : 05/04/2010
First Appellate Authority order : Not Given
Second Appeal received on : 23/07/2011
Information sought: – Please arrange to send me the copies of the following documents regarding your
decision (3 Dec. 2010) of my representation (dated 26 may 2010) against your order No.17013/10/2000-
IFS.II, dated 28th April 2003. You are also requested to take care of the limit of time period. I am ready to
pay the cost of copying of all such documents as per rule.
List of documents:-
A. Certified copy of the order of the year of Allotment of IFS (under, regulation of Seniority Rules
1997) to the officers promoted in the year 1999, 2000 and 2001.
B. Certified Copy of the note sheets of the files of the procedure and order passed for the year of
allotment of the officers promoted in the year of 1999, 2000 and 2001.
C. Certified copy of the order of the year of allotment of the officers promoted in the year of 1999,
2000 and 2001.
D. Certified copy of the Indian Forest Service (Regulation of seniority) Rules 1997.
E. Certified copy of the note sheet of the file (17013/10/2000-IFS-II, Vol.) regarding disposal of my
representation cum complaint dated 26 may 2010.
PIO response:-
I am directed to refer to your application dated the 27th January 2011 on the subject mentioned
above and to forward herewith the requisite information (certified copies of the note sheets of the files
and copy of the Indian Forest Services ( Regulation of Seniority) Rules, 2007 as desired.
Page 1 of 2
Grounds for the First Appeal:
Unsatisfactory information was given by the PIO.
Order of the First Appellate Authority (FAA):
No order had passed by First Appellate Authority.
Grounds for the Second Appeal:
Unsatisfactory reply received by the Appellant and no order had passed by FAA.
Relevant Facts emerging during Hearing the on
Appellant: Absent at NIC Bhopal
Respondent: Mr. Joseph Luikham, PIO and Under Secretary (IFS-II) along with Mr. A N Ahuja, Section
Officer (IFS-II)
The PIO states that he has [provided the complte information of query A,B,C,D and E. From the papers
submitted by the PIO he states that he has not recived any information.
Commission’s Decision
The Appeal is allowed.
The PIO is directed to send the complete information to the Appellant before 15 November
2011 by speed post mentioning the number of pages being sent.
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
31 October 2011
(In any correspondence on this decision, mention the complete decision number.)(GS)
Page 2 of 2