CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/SM/A/2009/000359/LS
Appellant : Shri Jagmohan Singh
Public Authority : Cantt. Board, Ambala
(through Shri Subhash Chawla, Accountant
(CPIO))
Date of Hearing : 10.12.2009
Date of Decision : 10.12.2009
FACTS
By his RTI application dated 31.8.2008, he appellant has sought
information on 15 paras relating to the matters pertaining to Cantt. Board,
Ambala. The CPIO had given him para-wise information vide letter dated
8.10.2008 but for paras (i) & (ii). The FAA had disposed of the matter vide letter
dated 5.11.2008. In the appeal memo filed before this Commission, the appellant
has alleged that CPIO has malafidely denied him information and also provided
incomplete information in regard to paras (xi) & (xiv) of the RTI application.
2. Heard on 10.12.2009. Appellant not present. The public authority is
represented by the officer named above. I have carefully perused the para-wise
response of the CPIO and it is noticed that the CPIO has not provided any
information in regard to paras (i) & (ii). Shri Chawla does not provide any
satisfactory explanation in this regard. As regards para (xi), the CPIO would
submit that the requested information is not available in his office records but it
could be available in the office of President of Cantt Board. When queried as to
why he could not obtain this information from President’s office, he could not
offer any satisfactory explanation. As regards para (xiv), it appears to me that
complete information, as available with the CPIO, has been provided to the
appellant.
DECISION
3. In view of the above, the following decision is recorded :-
(i) The CPIO may allow inspection of Assessment Register by the appellant,
as requested for in paras (i) & (ii) of the RTI application;
(ii) In exercise of his powers u/s 5 (4) of the RTI Act, the CPIO may
requisition the requisite information from the office of the President of
Cantt. Board and provide the same to the appellant.
4. The order of the Commission may be complied with in 04 weeks time.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges, prescribed under the Act, to the
CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Shri Subhash Chawla
Accountant (CPIO),
Cantt. Board, 229, Race Course Road,
Ambala Cantt. (Haryana)-133001
2. Shri Jagmohan Sharma
House No. 1, F Ram Nagar,
Ambala Cantt. Haryana.